High Court Punjab-Haryana High Court

Mohinder Partap Singh vs State Of Punjab And Another on 20 October, 2009

Punjab-Haryana High Court
Mohinder Partap Singh vs State Of Punjab And Another on 20 October, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH



               Civil Writ Petition No.17705 of 1995 (O&M)
                    Date of decision: 20th October, 2009



Mohinder Partap Singh
                                                                  ... Petitioner
                                   Versus
State of Punjab and another
                                                               ... Respondents



CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA



Present:     Mr. Amit Jhanji, Advocate for the petitioner.

             Mr. Anil Kumar Sharma, Addl. AG Punjab

             for the State.

             Mr. Sanjeev Sharma, Senior Advocate with
             Mr. Vikram Sharda, Advocate for respondent No.2.



KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Counsel for the petitioner has relied upon Annexure P-4,

order passed in Civil Writ Petition No. 6962 of 1992 titled as ‘Harjit Singh

and others v. Punjab Housing Development Board’ decided on 17th March,

2009 and has contended that the writ petition preferred by the petitioner is

clearly covered by the ratio of Harjit Singh’s case (supra).

The Estate Officer (H), GMADA, PUDA Complex, Sector 62,

Mohali, Punjab has filed an affidavit and has averred as under:

“6. That in the light of facts and circumstances
mentioned above it is clear that the present case of the
petitioner is squarely covered by the judgment dated
17.03.2009 passed by this Hon’ble Court in CWP No.6962 of
Civil Writ Petition No.17705 of 1995 (O&M) 2

1992. Therefore, the present case may also be disposed of
under the same terms and conditions.”

In view of the agreement between the parties, present writ

petition is disposed of in terms of Harjit Singh’s case (supra).

[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 20, 2009
rps