High Court Punjab-Haryana High Court

Ramesh Kumar vs Haryana Urban Development … on 1 December, 2009

Punjab-Haryana High Court
Ramesh Kumar vs Haryana Urban Development … on 1 December, 2009
CWP No.16665 of 2009                                              [1]

IN THE HIGH COURT OF PUNJAB                      AND HARYANA AT
                CHANDIGARH.



                               C. W. P. No. 16665 of 2009

                               Date of Decision: 1 - 12 - 2009



Ramesh Kumar                                            ....Petitioner


                               v.

Haryana Urban Development Authority                     ....Respondents
and others


CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:    Mr.Namit Gautam, Advocate
            for the petitioner.

            Mr.Munish Bansal, Advocate
            for the respondents.

                               ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

The present writ petition has been filed by the petitioner

seeking quashing of order dated 20.8.2009, Annexure P11, passed by

respondent No.2.

Counsel for the respondents has placed on record copy of the

email received by him from the respondent-Haryana Urban Development

Authority and on the basis of the same, he state that case of the petitioner

shall be considered in terms of the policy dated 3.8.2007. Copy of the

policy dated 3.8.2007 has also been placed on record.

Counsel for the petitioner state that in case respondents
CWP No.16665 of 2009 [2]

consider claim of the petitioner in accordance with the policy, he may be

allowed to withdraw the present petition, with liberty to challenge the order

passed by the competent authority specified in the policy.

Prayer made by the petitioner is accepted. Present writ petition

is dismissed as withdrawn, with liberty to assail the order of competent

authority specified in the policy, in case the decision is taken against the

petitioner. Petitioner will be at liberty to raise all arguments available to

him, pleaded in the present petition. It is expected that the competent

authority shall take decision within a specified time, preferably within

three months from today.

( KANWALJIT SINGH AHLUWALIA )
December 1, 2009. JUDGE

RC