High Court Punjab-Haryana High Court

Samay Singh vs Huda And Another on 25 September, 2009

Punjab-Haryana High Court
Samay Singh vs Huda And Another on 25 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.

             CIVIL WRIT PETITION NO. 15147 OF 2009


             DATE OF DECISION: September 25, 2009.


                   Parties Name

Samay Singh
                                       ..PETITIONER
      VERSUS

HUDA and another
                                       ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE JASBIR SINGH

PRESENT: Mr. Sachin Mittal,
Advocate, for the petitioner

JASBIR SINGH, J.(oral)

ORDER.

This writ petition has been filed with a prayer to quash letter

dated September 21, 2006 (P-6), vide which claim of the petitioner to get a

plot under Oustee Quota has been declined. This writ petition is disposed of

by giving liberty to the petitioner to seek redressal of his grievance before

the Oustee Adalat, so constituted under orders, passed by this Court on

November 29, 2006, in C.W.P. No. 15433 of 2006. If any application is

moved before the Adalat concerned, within 15 days from today, the bar of

limitation shall not be considered against the petitioner.

(JASBIR SINGH)
JUDGE

September 25, 2009.

DKC