High Court Punjab-Haryana High Court

Smt. Kanta Raj & Another vs State Of Haryana & Others on 26 May, 2009

Punjab-Haryana High Court
Smt. Kanta Raj & Another vs State Of Haryana & Others on 26 May, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH.

                                          C.W.P. No.8081 of 2009
                                        Date of decision: 26.5.2009

Smt. Kanta Raj & another.
                                                      -----Petitioners
                                 Vs.
State of Haryana & others.
                                                   -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
            HON'BLE MR JUSTICE JITENDRA CHAUHAN


Present:-   Mr. Sanjay Vashisth, Advocate
            for the petitioners.
                  -----


ORDER:

This petition seeks quashing of notifications dated

3.10.2006 under Section 4 and 1.10.2007 under Section 6 of the

Land Acquisition Act, 1894.

Main contention raised in the petition is that land of

the petitioners has been included in the acquisition contrary to the

policy of the State, not to include the constructed houses of the

petitioners. Further contention raised is that acquisition is for land

development by Haryana Urban Development Authority. After

initiating the process of acquisition, the land has been released to

private builders.

CWP No.8081 of 2009 2

At this stage, learned counsel for the petitioners

restricts his case to consideration of representation, which he

undertakes to file within a week.

In view of above, without expressing any opinion on

merits, we direct respondent No.1 to take a decision on the

representation of the petitioner, if so made, 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


May 26, 2009                          ( JITENDRA CHAUHAN )
ashwani                                       JUDGE