Civil Writ Petition No. 18177 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 18177 of 2009
Date of Decision: 27.11.2009
The Zamindara Co-operative Transport Society Limited
...Petitioner
Versus
The Secretary, Regional Transport Authority, Jind
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Vikas Singh, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Issue notice of motion.
On the asking of the Court, Mr. Sunil Nehra, Assistant
Advocate General, Haryana, accepts notice on behalf of the
respondent. Copy of petition has been supplied to Mr. Nehra.
Counsel for the petitioner has referred to para 9 of the writ
petition wherein the order passed by the State Transport Appellate
Tribunal, Hisar, has been reproduced. The State Transport Appellate
Tribunal desired that matter regarding grant of extension, pending
before the respondent, be disposed of expeditiously.
The observation made by the State Transport Appellate
Tribunal has not been given due credence by the respondent. Petitioner
had applied for extension of the route and his application is pending
before the respondent.
Civil Writ Petition No. 18177 of 2009 2
In these circumstances, respondent is directed that matter
regarding grant of extension of the route of the petitioner from Uchana to
Jind, as applied by the petitioner vide application dated 6.5.2007
(Annexure P2) be considered and final decision be taken thereupon
within two months from the date of receipt of certified copy of this order.
With the observations made above, the present writ petition is
disposed of.
(Kanwaljit Singh Ahluwalia)
Judge
November 27, 2009
“DK”