IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1468 of 2008 (O&M)
Date of decision: November 26, 2009.
Paramjit Singh & Ors.
...Petitioner(s)
v.
Subhash Chander
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri A.K. Jain, Advocate, for the petitioners.
Shri S.S. Sahu, Additional Advocate General, Punjab
for the respondent.
Rakesh Kumar Garg, J. (Oral):
Respondent, Shri Subhash Chander, PCS, Land Acquisition
Collector-cum-Sub Divisional Magistrate, Khadur Sahib, District Tarn
Taran is present in court.
In response to the show cause notice issued by this Court, in the
reply filed on behalf of the respondent, it has been submitted that the
Reference Application Under Section 30 of the Land Acquisition Act filed
by the petitioners has been referred to the Additional District Judge, Tarn
Taran on 27.8.2009 vide letter No.SDA/MTC-733.
Keeping in view the aforesaid fact and the apology tendered by
the respondent, I am not inclined to proceed further in this case.
Rule discharged.
November 26, 2009. [ Rakesh Kumar Garg ]
kadyan Judge