IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11786 of 2009
Date of Decision: 06.08.2009
Sardara Singh
Petitioner
Versus
State of Haryana and another
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.S.P.Khatri, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
Vide order dated 6.2.2008, the Apex Appellate Body, HUDA
held that the petitioner is entitled to get one plot. It is their grievance that
respondents are not implementing that order. By stating as above, the
petitioners have made various representations to get the relief, however,
nothing has been done.
Counsel states that directions may be issued to the respondents
to implement the order passed by the Apex Appellate Body, HUDA.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent No.2, to implement the order dated
6.2.2008, as per law. Needful be done within a period of six weeks from the
date of receipt of a copy of this order.
06.08.2009 (Jasbir Singh) gk Judge