IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 1381 of 2008
Date of Decision: 18.08.2008
Om Parkash and others ...Petitioners
versus
State of Haryana and others ..Respondents
Present : Mr. B.S.Tewatia, Advocate for the petitioners.
Mr. Rameshwar Malik, Addl. A.G. Haryana
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE SURYA KANT
*****
T.S.Thakur, Chief Justice (Oral)
Learned counsel for the petitioners seeks leave to withdraw
this petition with liberty to approach the competent authority under Section
7 of the Punjab Village Common Lands (Regulations) Act, 1961 for
appropriate redress. He submits that a direction could be issued to the
competent authority to entertain the application and pass appropriate orders
on the same in accordance with law expeditiously.
Mr. Rameshwar Malik, Addl. A.G. Haryana appearing for the
respondents has no objection if such a direction is issued.
In the circumstances, we dismiss the petition as withdrawn,
reserving liberty to the petitioners to approach the competent authority
under Section 7 of the Punjab Village Common Lands (Regulations) Act,
1961 for appropriate redress. We further direct that in case an appropriate
application is moved by the petitioners before the competent authority
within two months from today, the competent authority shall entertain
CWP No. 1381 of 2008 [2]
and dispose of the same in accordance with law expeditiously and as far as
possible within a period of one year from the date the application is
received. No costs.
(T.S.THAKUR)
CHIEF JUSTICE
(SURYA KANT)
18.08.2008 JUDGE
'ravinder'