High Court Punjab-Haryana High Court

M/S Girdhari Lal Krishan Lal And … vs State Of Haryana And Others on 31 August, 2009

Punjab-Haryana High Court
M/S Girdhari Lal Krishan Lal And … vs State Of Haryana And Others on 31 August, 2009
IN THE HIGH             COURT       OF   PUNJAB      AND      HARYANA        AT
CHANDIGARH.

               CIVIL WRIT PETITION NO. 195 OF 2009

               DATE OF DECISION : August 31, 2009.

                     Parties Name

M/S Girdhari Lal Krishan Lal and others

                                         ...PETITIONERS
      VERSUS

State of Haryana and others

                                         ...RESPONDENTS


CORAM:         HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Alok Jagga,
         Advocate, for the petitioners.

               Mr. Sanjeev Kaushik, D.A.G., Haryana,
               for respondent No. 1.

               Mr. Amit Sharma, Advocate, for respondents No. 2 and 3.


JASBIR SINGH, J. (oral)

ORDER:

In this writ petition, following prayer was made by the

petitioners:

“an appropriate writ, order or direction for restraining the

respondents from auctioning three plot sites in the New Sabzi

Mandi, Sampla which have been fixed for auction on

06.01.2009 till the decision of the revision petition filed by the

petitioners before Respondent No. 4, since the sites are sought

to be auctioned in a completely arbitrary manner in a pick and

choose manner and ousting the legitimate claims of the

petitioner who have been working in the old Mandi for over 15
CIVIL WRIT PETITION NO. 195 OF 2009 -2-

years.”

It is stated that the revision petition, filed by the petitioners,

stands dismissed. If that is so, this writ petition has become infructuous.

However, petitioners may lay challenge to the order passed in their revision

petition and if they do so, they can raise any objection including the grounds

taken in this writ petition. Disposed of.

( Jasbir Singh )
Judge

August 31, 2009.

DKC