High Court Punjab-Haryana High Court

M/S Gale Worldwide Movers Private … vs State Of Haryana And Others on 8 July, 2009

Punjab-Haryana High Court
M/S Gale Worldwide Movers Private … vs State Of Haryana And Others on 8 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                         Civil Writ Petition No.8992 of 2009
                                               Date of Decision: 08.07.2009

M/s Gale Worldwide Movers Private Limited
                                                                      Petitioner
                                    Versus
State of Haryana and others
                                                                   Respondents

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.A.P.Bhandari, Advocate for the petitioner
                        .....

Jasbir Singh, J.(Oral)

This writ petition has been filed with a prayer that a writ of

mandamus be issued to the respondents to consider name of the petitioner,

for allotment of a plot, in Transport Nagar, Sector 58, Faridabad. In the

alternative, it has been prayed that allotment of plot made to 56 persons, be

quashed.

It is apparent from the records and not disputed before this

Court that the plots were allotted under some policy, copy of which has not

been put on record. It is also a fact that the petitioner has not moved any

application for allotment, stating that it is eligible as per norms fixed. Untill

and unless the petitioner moves application for allotment, directions cannot

be issued to the authorities concerned to consider its name. No case is made

out for issuing directions at this stage. Dismissed. However, if the

petitioner moves any application as per norms, it is expected that the

authorities shall consider the same and decide it as per law.

08.07.2009                                    (Jasbir Singh)
gk                                                Judge