High Court Punjab-Haryana High Court

M/S D.M.Yarns Private Limited vs State Of Punjab And Another on 8 October, 2009

Punjab-Haryana High Court
M/S D.M.Yarns Private Limited vs State Of Punjab And Another on 8 October, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH


                                      Civil Writ Petition No.15539 of 2009
                                             Date of Decision: 08.10.2009

M/s D.M.Yarns Private Limited
                                                                   Petitioner
                                   Versus

State of Punjab and another

                                                                Respondents

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Mandeep S.Sachdev, Advocate for the petitioner
                       .....

Jasbir Singh, J. (Oral)

In this writ petition, it is stated by the petitioner that it is

entitled to get benefit of a scheme floated by the respondent-Corporation

vide letter Annexure P6. To get benefit of the above said scheme, the

petitioner has sent an application on 20.8.2009. Thereafter, legal notice was

served on 10.9.2009. However, no action has been taken. The petitioner has

come to this Court because last date of registration, under that scheme, is on

19.10.2009. If no action is taken on its application and legal notice, the

petitioner will not be in a position to get benefit of the scheme dated

21.7.2009 (P6).

In view of above, this writ petition is disposed of by directing

respondent No.2 to pass an appropriate order regarding prayer made by the

petitioner, in its application and legal notice. Needful be done positively

before 19.10.2009.

08.10.2009                                  (Jasbir Singh)
gk                                              Judge
 Civil Writ Petition No.15497 of 2009   2