High Court Punjab-Haryana High Court

Swami Devi Dyal Hi-Tech Education … vs State Of Haryana & Others on 10 July, 2008

Punjab-Haryana High Court
Swami Devi Dyal Hi-Tech Education … vs State Of Haryana & Others on 10 July, 2008
                     CWP No.10951 of 2008 (O&M)                          -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                              CASE NO.: CWP No.10951 of 2008 (O&M)

                                       DATE OF DECISION: July 10, 2008


SWAMI DEVI DYAL HI-TECH EDUCATION SOCIETY ...PETITIONER


                                 VERSUS

STATE OF HARYANA & OTHERS                                ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

PRESENT: MR. R.K. MALIK, SR. ADVOCATE
WITH MR. NIGAM KUMAR, ADVOCATE FOR THE PETITIONER.
MR. D.S. NALWA, ADDL.A.G., HARYANA.

MR. S.K. SHARMA, ADVOCATE FOR RESPONDENT NO.4

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner has prayed that directions be issued to the

respondents to take a final decision regarding the case of petitioner for

issuance of Letter of Intent so that the petitioner-Society may start Diploma

Level Institutions in Engineering for the academic Session 2008-09.

Counsel for the petitioner states that the respondents have

conveyed certain deficiencies vide letter dated 1.7.2008. It is submitted by

the learned counsel that these deficiencies have been removed by the

petitioner vide letter (Annexure P-5) dated 4.7.2008.

Reply has been filed on behalf of respondent Nos.1 & 2. Mr.

Nalwa states that a final decision on removal of the deficiencies by the

petitioner is yet to be taken by the State Government as the same has been

received by them only on 7.7.2008.

CWP No.10951 of 2008 (O&M) -2-

After hearing counsel for the parties we dispose of this writ

petition with a direction to respondent Nos.1 & 2 to take a final decision as

to whether the deficiencies have been removed by the petitioner or not. The

aforementioned decision be taken within a period of 15 days from today.

Copy of the order be given under the signatures of the Court

Secretary.



                                       (ASHUTOSH MOHUNTA)
                                             JUDGE



July 10, 2008                    (KANWALJIT SINGH AHLUWALIA)
Gulati                                    JUDGE