High Court Punjab-Haryana High Court

M/S Royal Laces Ltd vs The Financial … on 17 September, 2009

Punjab-Haryana High Court
M/S Royal Laces Ltd vs The Financial … on 17 September, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH


                                      Civil Writ Petition No.14493 of 2009
                                             Date of Decision: 17.09.2009

M/s Royal Laces Ltd.
                                                          Petitioner
                             Versus
The Financial Commissioner-cum-Principal Secretary and another
                                                        Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.B.Diwakar, Advocate for the petitioner

                         .....

Jasbir Singh, J.(Oral)

Petitioner has applied for change of land use, from agricultural

to commercial, on 13.2.2007.

It is grievance of the petitioner that despite issuance of legal

notice, no order has been passed on the application moved by it, which is

pending for the last more than two and half years.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to respondent No.2 to decide application of the

petitioner, filed for change of land use and legal notice served by it, as per

law, by passing a speaking order. If the officer concerned wishes to pass an

order against the petitioner, a copy of the same be supplied to it forthwith.

Needful be done within a period of six weeks from the date of receipt of a

copy of this order.

17.09.2009                                  (Jasbir Singh)
gk                                              Judge
 Civil Writ Petition No.11633 of 2009   2