High Court Punjab-Haryana High Court

Present: Mr.Diwan S. Adlakha vs Unknown on 26 April, 2011

Punjab-Haryana High Court
Present: Mr.Diwan S. Adlakha vs Unknown on 26 April, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                          Civil Writ Petition No.7170 of 2011


Ram Kumar & others          Vs.   State of Haryana & others


Present:    Mr.Diwan S. Adlakha, Advocate,
            for the petitioners.

                          *****

RANJIT SINGH, J.

The petitioners have a grievance that 100 sq.yards plots
had been allotted ignoring the policy instruction in this regard.
Petitioners claim to be landless persons, but still their case was not
considered. They have already filed a representation to the Deputy
Commissioner, Yamuna Nagar, but he has not take any decision
thereon.

The writ petition is, therefore, disposed of with a direction
to the Deputy Commissioner, Yamuna Nagar to consider the case of
the petitioners for allotment of 100 sq.yards plots in terms of the
policy and if they are considered eligible, he will take appropriate
action to ensure allotment of plots subject to the availability. The
Deputy Commissioner would be at liberty to act in accordance with
law if he finds that any person, who was not eligible, was allotted the
plot and may consider the claim of the petitioners for allotment of the
plot as per the policy.

April 26, 2011                                 ( RANJIT SINGH )
ramesh                                              JUDGE