Punjab-Haryana High Court
Satya Wati vs State Of Punjab And Another on 9 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.3745 of 2009
Date of decision: 9.3.2009
Satya Wati.
-----Petitioner
Vs.
State of Punjab and another.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE JITENDRA CHAUHAN
Present:- Mr. S.S. Rathore, Advocate
for the petitioner.
-----
ORDER:
Only prayer in the petition is for a direction, requiring the
Collector, Urban Estates, Punjab, Mohali, respondent No.2 to take a
decision on application of the petitioner, Annexure P-2, dated
17.5.2007, which is said to be pending for the last about two years.
Without expressing any opinion on merits, we direct
respondent No.2 to take a decision on the said application in
accordance with law, within two months from the date of receipt of a
copy of this order.
The petition is disposed of.
( ADARSH KUMAR GOEL )
JUDGE
March 09, 2009 ( JITENDRA CHAUHAN )
ashwani JUDGE