High Court Punjab-Haryana High Court

Subhash Chander vs State Of Haryana And Others on 21 May, 2009

Punjab-Haryana High Court
Subhash Chander vs State Of Haryana And Others on 21 May, 2009
      CWP No. 12309 of 2008                                        1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                                 CWP No. 12309 of 2008
                                                 Date of decision: 11.5.2009

Subhash Chander

                                                                       ...Petitioner

                                      Versus

State of Haryana and others
                                                                  ...Respondents

CORAM: HON’BLE MR.JUSTICE ADARSH KUMAR GOEL
HON’BLE MR.JUSTICE JITENDRA CHAUHAN

Present: Mr. Gaurav Singla, Advocate
for the petitioner.

Ms. Palika Monga, AAG, Haryana.

-.-

ADARSH KUMAR GOEL, J. (oral)

1. This petition seeks quashing of notification dated 11.7.2006

under Section 4 and notification dated 16.7.2007 under Section 6 of the

Land Acquisition Act, 1894 (for short `the Act’).

2. Notice was issued on the ground, as noted in the earlier order

dated 18.7.2008 that notification under Section 6 of the Act was beyond the

statutory period of one year of the publication of notification under Section

4 of the Act.

3. In the reply filed, the factual averment has been disputed. It

has been stated that publication of notification under Section 4 in the

newspapers was on 20.7.2006 and notification under Section 6 is dated

16.7.2007 that is within one year.

4. No replication has been filed.

5. In view of above, it cannot be held that notification under
CWP No. 12309 of 2008 2

Section 6 of the Act is beyond the statutory period.

6. The petition is dismissed.




                                            (ADARSH KUMAR GOEL)
                                                JUDGE


11.5.2009                                   (JITENDRA CHAUHAN)
mk                                               JUDGE