C.W.P.No. 17559 of 2008. 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P.No. 17559 of 2008.
Date of Decision : 15.12.2008.
Rachan Singh
Petitioner.
VERSUS
Improvement Trust Rupnagar
and others.
Respondents.
CORAM : HON'BLE MR. JUSTICE M.M.KUMAR.
HON'BLE MR. JUSTICE JORA SINGH.
---
Present:- Mr Gurcharan Dass, Advocate, for
the petitioners.
Mr. Suvir Sehgal, Addl. Advocate General
Punjab.,
Mr. APS Mann, Advocate, for respondent
Nos. 1 and 2.
---
1.Whether Reporters of Local Newspapers may be
allowed to see the judgment?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
digest?
M.M.KUMAR,J.
The petitioner has approached this Court with a prayer
for quashing the orders dated 29.8.2008 (Annexure P-4) and
29.9.2008 (Annexure P-6) passed by the Improvement Trust,
Rupnagar stating that no plot was available for the
Scheduled Caste in Giani Zail Singh Nagar and that the
application of the petitioner could be considered under the
general category.
In the reply filed in the Court, it has been asserted
that both the orders have been withdrawn. In para No.4 of
C.W.P.No. 17559 of 2008. 2
the written statement specific averment has been made that
the trust has considered the entire matter afresh and it has
now been decided that one plot of the size of 125 sq. yards is
to be reserved for the S.C./B.C. Category and all the
applications received in that category including the
application of the petitioner would be considered in a draw of
plots. Therefore, no grievance of the petitioner survives.
It is appropriate, however, to mention that the
petitioner had filed an application along with cheque of
Rs.7500/- which was returned to the petitioner initially on
6.10.2008 (Annexure P-7). However, the same has been sent
by the petitioner to the trust for disbursement on 10.10.2008.
Therefore, the application of the petitioner shall be
considered as it is accompanied by the requisite deposit.
As a sequence of the above discussion, the writ
petition has been rendered infructuous and the same is
disposed of as such.
(M.M.KUMAR )
JUDGE
15.12.2008 ( JORA SINGH)
Anoop JUDGE