High Court Punjab-Haryana High Court

Nirmal Singh vs Greater Mohali Area Development … on 5 September, 2009

Punjab-Haryana High Court
Nirmal Singh vs Greater Mohali Area Development … on 5 September, 2009
IN THE HIGH           COURT        OF   PUNJAB     AND      HARYANA        AT
CHANDIGARH.

             CIVIL WRIT PETITION NO. 19660 OF 2008

             DATE OF DECISION : September 05, 2009.

                    Parties Name

Nirmal Singh

                                        ...PETITIONER
      VERSUS

Greater Mohali Area Development Authority and others

                                        ...RESPONDENTS


CORAM:       HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Manoj Kaushik,
         Advocate, for the petitioner.

             Mr. Balwinder Singh, Advocate, for respondents
             No. 1 and 2.

             Mr. Anil Sharma, Addl. A.G., Punjab, for respondent No. 3.


JASBIR SINGH, J. (oral)

ORDER:

This writ petition has been filed with a prayer that directions be

issued to respondents No. 1 to 3 to close an Eating joint (Dhaba), run by

respondent No. 4, illegally in SCO No. 82, Phase XI, Mohali. It was

allegation of the petitioner that at the back and the front sides of the

aforesaid SCO, respondent No. 4 has undertaken activities, relating to his

catering business, by putting up a temporary shed and by placing chairs,

tables etc. to serve food to his customers.

Tentatively, this fact is proved from the photographs put on

record. However, at the time of arguments, counsel for respondent No. 4,

after getting instructions from respondent No. 4, who is present in person,
CIVIL WRIT PETITION NO. 19660 OF 2008 -2-

categorically stated that violation, if any, stood removed and hence

respondent No. 4 shall not undertake any business activity outside SCO No.

82, Phase X1, Mohali, either at its front side or its back.

So far as violation regarding misuse of basement is concerned,

the authorities may take action as per law.

In view of undertaking given by respondent No. 4, this writ

petition has become infructuous and the same is disposed of accordingly.

( Jasbir Singh )
Judge

September 05, 2009.

DKC