IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 10878 OF 2009
DATE OF DECISION: July 23, 2009.
Parties Name
Gram Panchayat Polar and another
..PETITIONERS
VERSUS
State of Haryana and others
...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. P.K.Mutneja,
Advocate, for the petitioners.
JASBIR SINGH, J. (oral)
Order.
By filing this writ petition, petitioners pray that a writ of
certiorari be issued to quash notice dated May 12, 2009 (P-7), vide which
Deputy Commissioner has been asked to construct an enclosure wall,
around protected site, in village Theh Polar. It is contention of counsel for
the petitioners that no notification under Section 3 of the Ancient
Monument and Archaeological Sites Remains Act, 1958, has been issued to
declare the site in question, as an ancient monument.
During arguments, it transpires that by stating their grievance,
the petitioners have already sent a representation on May 25, 2009, which is
pending undecided.
In view of facts of this case, this writ petition is disposed of by
directing respondent No. 3 to take note and decide aforesaid representation
CIVIL WRIT PETITION NO. 10878 OF 2009 -2-
by passing a reasoned order within three weeks from today.
July 23, 2009 ( Jasbir Singh ) DKC Judge