High Court Punjab-Haryana High Court

Ravinder Singh vs Deputy Commissioner on 10 July, 2009

Punjab-Haryana High Court
Ravinder Singh vs Deputy Commissioner on 10 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                       Civil Writ Petition No.10080 of 2009
                                              Date of Decision: 10.07.2009


Ravinder Singh

                                                                     Petitioner
                             Versus
Deputy Commissioner, Karnal and others
                                                                   Respondents

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr. Rakesh Gupta, Advocate for the petitioner
                        .....

Jasbir Singh, J. (Oral)

In this writ petition, the petitioner has prayed that directions be

issued to the respondents to consider and decide representation dated

10.3.2009/ legal notice dated 18.4.2009 sent by the petitioner.

It is grievance of the petitioner that private respondent, by

discharging filth of his house in the common drain, is causing nuisance and

on account of his action, the petitioner and other residents in that locality,

are facing lot of inconvenience. It is an admitted fact that representation/

legal notice sent by the petitioner are still pending undecided.

In view of facts of this case, this writ petition is disposed of by

issuing directions to Executive Officer of Municipal Committee Karnal to

take note of representation/ legal notice sent by the petitioner, pass a

speaking order and if need be, initiate remedial steps to remove

inconvenience to the petitioner and other residents. Needful be done within

a period of two months from the date of receipt of a copy of this order.

10.07.2009                                   (Jasbir Singh)
gk                                               Judge