High Court Punjab-Haryana High Court

M/S Interplast vs State Of Haryana And Others on 8 December, 2009

Punjab-Haryana High Court
M/S Interplast vs State Of Haryana And Others on 8 December, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                     Civil Writ Petition No.6928 of 2009
                    Date of decision: 8th December, 2009



M/s Interplast

                                                                ... Petitioner

                                     Versus

State of Haryana and others
                                                            ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA



Present:     Mr. Jagdish Manchanda, Advocate for the petitioner.
             Mr. Sunil Nehra, Senior DAG, Haryana
             for the State.
             Mr. Dheeraj Chawla, Advocate for HSIDC


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present writ petition has been filed with a prayer to quash the

clause of letter (Annexure P-13) dated 2nd April, 2009, whereby a demand

of Rs.5000/- per square meter has been raised by the respondent

Corporation for allotment of industrial plot to the petitioner Company.

Counsel for the respondent Corporation states that during the

pendency of the present writ petition, plot has been allotted to the

petitioner at the prevailing rate, subject to certain conditions and the

petitioner is agreeable to fulfill the conditions.

Counsel for the petitioner submits that three months time be

granted to the petitioner to deposit the amount of plot.
Civil Writ Petition No.6928 of 2009 2

After hearing counsel for the parties, it is ordered that the

respondent Corporation shall grant three months time to the petitioner to

deposit the amount of plot, subject to payment of interest as prescribed.

Counsel for the petitioner further prays that earlier the

petitioner had deposited some amount, but the same is not being

adjusted.

The respondent Corporation is ordered to look into this fact

and if permissible the amount already deposited be adjusted.

With these observations, present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
December 8, 2009
rps