IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.20465 of 2008(O&M)
Date of Decision: 07.09.2009
Nishar Ahmed and others
Petitioners
Versus
Haryana Urban Development Authority and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Sapan Dhir, Advocate for the petitioners
Mr.Siddharth Batra, Advocate for respondent Nos.1 and 2
Mr.Sanjiv Kaushik, Additional Advocate General, Haryana
.....
Jasbir Singh, J. (Oral)
CM No.14928 of 2009
This application has been filed with a prayer to dispose of
CWP No.20465 of 2008, in terms of the order passed by this Court on
23.7.2009 in CWP No.18409 of 2008. The above said writ petition is fixed
for hearing on 21.10.2009.
On request made by counsel for both the parties, date for
hearing is pre-poned from 21.10.2009 to today and the writ petition is taken
up on board for disposal.
CWP No.20465 of 2008
By filing this writ petition, the petitioners have prayed that
directions be issued to the respondents, not to interfere in their possession,
where they are sitting for the last more than a decade. Vide judgment dated
23.7.2009, in the case of similarly situated petitioners, directions were
Civil Writ Petition No.20465 of 2008 2
issued to the HUDA authorities to consider their case as per Policy dated
2.6.2008 and if they are eligible, necessary action be taken as per terms and
conditions of that Policy to rehabilitate them. Liberty was granted to the
petitioners to move an application before Administrator, HUDA at
Faridabad within a specified period, who was directed to dispose of their
application by passing a speaking order, either way, within a period of two
months.
Counsel for the petitioners states that similar directions may be
issued for the petitioners in this writ petition.
To the prayer made, counsel for the respondents has failed to
raise any legitimate objection.
In view of facts mentioned above, this writ petition is ordered
to be disposed of in the same terms as in CWP No.18409 of 2008, decided
on 23.7.2009.
07.09.2009 (Jasbir Singh) gk Judge