High Court Punjab-Haryana High Court

Smt.Dhanno vs State Of Haryana And Others on 10 July, 2009

Punjab-Haryana High Court
Smt.Dhanno vs State Of Haryana And Others on 10 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                       Civil Writ Petition No.10062 of 2009
                                              Date of Decision: 10.07.2009


Smt.Dhanno
                                                                     Petitioner
                                    Versus
State of Haryana and others
                                                                  Respondents


CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr. Ajit Malik, Advocate for the petitioner


                          .....

Jasbir Singh, J. (Oral)

This writ petition has been filed with a prayer that directions be

issued to respondent Nos.1 to 4 to consider claim of the petitioner for

allotment of a plot under oustees category, for which the petitioner had

applied on 1.8.1994.

Heard.

Petitioner’s land was acquired way back in the years 1983 and

1989 for development of Sectors 15 part II, 31, 32, 38 to 41 in Gurgaon. It

is coming out from the records that on asking of the authorities, the

petitioner filed an application on 1.8.1994 to claim a plot under oustees

quota. She also deposited 10% amount of the tentative price of the plot,

which is reflected in receipt dated 1.8.1994 (P9).

Counsel for the petitioner states that inspite of several

representations made no action has been taken by the authorities. To say

that the petitioner is entitled to get a plot allotted, reliance has been placed

upon ratio of a Division Bench judgment of this Court in CWP No.2065 of
Civil Writ Petition No.10062 of 2009 2

2006 (Ashok Kumar v. State of Haryana and others), decided on 21.8.2008

(P15).

In view of above, this writ petition is disposed of by issuing

directions to respondent No.4 to decide application of the petitioner for

allotment of a plot against oustees quota. Before passing any order, an

opportunity of hearing be given to the petitioner and ratio of the judgment

of this Court in Ashok Kumar’s case (supra) be also kept in mind. Needful

be done within a period of six weeks from the date of receipt of a copy of

this order.

10.07.2009                                  (Jasbir Singh)
gk                                              Judge