IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.2984 of 2009
Date of decision: 12th October, 2009
M/s Kanshi Ram Arjun Dass
... Petitioner
Versus
State of Haryana and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Ramesh Goyal, Advocate for the petitioner.
Mr. Amit Sharma, Advocate for respondents No.2 and 3.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Petitioner M/s Kanshi Ram Arjun Dass claims that being old
licensee, they were having their shop in the old market. Respondents
came out with a Scheme and draw of lots was held. It has been averred in
the petition that in the draw of lots so held, name of the petitioner was not
considered. The petitioner had earlier filed Civil Writ Petition No. 14030 of
1991. Later, review application No.191 of 2005 was filed by the petitioner,
which was disposed of by this Court on July 4, 2008 and liberty was
granted to the petitioner to challenge non-inclusion of its name in the draw
of lots.
Counsel for the petitioner submits that he had submitted a
representation (Annexure P-5) to the Chief Administrator, Haryana State
Agricultural Marketing Board, Sector 6, Panchkula. In response thereto,
the Chief Administrator, Haryana State Agricultural Marketing Board, vide
Annexure P-7, has stated that it will take some time to decide the
Civil Writ Petition No. 2984 of 2009 2
representation. Counsel for the respondents submits that a detailed reply
has been filed, controverting all the facts.
Counsel for the petitioner submits that he will confine his
prayer, at the moment, to decision of his representation (Annexure P-5)
within a specified time.
Counsel for the respondents very fairly states that they will
decide the representation within three months after receipt of certified
copy of this order.
Counsel for the petitioner further submits that he be granted
liberty to assail the order to be passed by the Chief Administrator, Haryana
State Agricultural Marketing Board, in case the representation is decided
against the petitioner.
In view of the broad consensus arrived at between the parties
that the representation (Annexure P-5) shall be decided within three
months, present writ petition is disposed of with liberty aforesaid.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 12, 2009
rps