IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 1786 OF 2008
DECIDED ON : 04.02.2009
Om Prakash
...Petitioner
versus
State of Haryana and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. S. P. Khatri, Advocate,
for the petitioner.
SURYA KANT, J. (ORAL)
The petitioner seeks a direction to the respondents to
allot him a plot measuring 1 kanal under the oustees quota in
Sector 27, Panchkula on deposit of 10% earnest money. The
petitioner’s case is that he fulfills all the eligibility conditions laid
down in the Oustees Policy (Annexure P-2) and is entitled for
allotment of a One kanal plot as the land measuring 10 kanals 8
marlas owned by him and situated within the revenue limits of
village Ram Garh was acquired by the respondents for the
development of Sectors- 25, 26, 27 and 28, Panchkula. The
petitioner’s further grievance is that his claim has been turned
down by the respondents on the solitary ground that though he
had applied along with 10% earnest money, but his application
was not for allotment of the plot in the same sector for which the
land was acquired.
Relying upon a decision taken by the Apex Appellate
Body of HUDA in the case of “Om Prakash vs. Haryana Urban
C.W.P NO. 1786 OF 2008 -2-
Development Authority” dated 06.02.2008 (Annexure P-7),
learned counsel for the petitioner states that the objection taken
against the petitioner’s eligibility, is no longer a valid ground to
deny him the allotment under the Oustees Policy. He also relies
upon an order dated 21.08.2008 passed by a Division Bench of
this Court in “C.W.P No. 2065 of 2006 (Ashok Kumar vs.
State of Haryana and others)” (Annexure P-9). The
petitioner’s further grievance is that he has already served a legal
notice dated 12.12.2008 (Annexure P-8), however, no decision
has been taken by the respondents so far.
Having heard learned counsel for the petitioner and
after gong through the documents referred to above, I am of the
considered view that the petitioner’s claim requires re-
consideration by the respondent authorities.
Consequently, without expressing any views on the
merits of the petitioner’s claim, I deem it appropriate to dispose
of this writ petition with a direction to respondents No.2 and 3 to
take cognizance of the legal notice served on behalf of the
petitioner in the light of the HUDA Policy and the order passed
by a Division Bench of this Court in Ashok Kumar’s case
(supra) and dispose of the petitioner’s claim in accordance with
law within two months from the date of receipt of certified copy
of this order.
FEBRUARY 04, 2009 (SURYA KANT) shalini JUDGE