IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.4968 of 1987
Date of decision: 30.3.2009
Puran Singh and another.
-----Petitioners
Vs.
The State of Punjab and another.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE JITENDRA CHAUHAN
Present:- Mr. A.C. Jain, Advocate,
for the petitioners.
Mr. Manohar Lall, Add.A.G., Punjab.
Mr. Tribhuwan Dahiya, Advocate
for respondent/UOI.
-----
ORDER:
On February 26, 2009, following order was passed:-
“Mr. Dahiya states that possession was taken on
31.12.1987 and the entire compensation was paid. The
purpose of acquisition is extension of ammunition depot,
which is a requirement for defence of India and thus,
urgency clause was rightly invoked.
Learned counsel for the petitioners seeks time to
verify the facts.
List again on 30.3.2009.
To be shown in the urgent list.”
C.W.P. No.4968 of 1987
2
Learned counsel for the petitioner states that he has not
been able to contact the petitioners.
In view of stand of learned counsel for the Union of India,
we do not find any justification for adjournment.
The petition is dismissed.
However, liberty is granted to the petitioners to move this
Court within one month if the information furnished by learned
counsel for Union of India is found to be not correct.
( ADARSH KUMAR GOEL )
JUDGE
March 30, 2009 ( JITENDRA CHAUHAN )
ashwani JUDGE