High Court Punjab-Haryana High Court

Pritam Singh vs State Of Punjab And Others on 8 December, 2009

Punjab-Haryana High Court
Pritam Singh vs State Of Punjab And Others on 8 December, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                            AT CHANDIGARH

                     Civil Writ Petition No.18758 of 2009
                     Date of decision: 8th December, 2009

Pritam Singh
                                                                   ... Petitioner
                                     Versus
State of Punjab and others
                                                               ... Respondents

CORAM:         HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:       Mr. Mohit Jaggi, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Article 226/227 of the

Constitution of India praying for issuance of direction to the respondents to

allot a plot of land to the petitioner in terms of rehabilitation policy decision

dated 1st June, 2001 (Annexure P-2).

Counsel for the petitioner prays that petitioner will be satisfied

in case legal notice (Annexure P-6) is treated as representation and the

same is decided by respondent No.3 within a reasonable time.

I find merit in the contention raised by counsel for the

petitioner.

Accordingly, respondent No.3 is directed to treat legal notice

(Annexure P-6) as a representation of the petitioner and take a conscious

decision thereupon by passing a well reasoned order, within three months

from the date of receipt of certified copy of this order.

Order shall be communicated to the petitioner so that he is

able to take legal remedy, in accordance with the provisions of law.

With these observations, present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
December 8, 2009
rps