C. W. P. No. 14830 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : C. W. P. No. 14830 of 2008
Date of Decision : November 04, 2008.
Tota Singh .... Petitioner
Vs.
State Transport Commissioner,
Punjab and another .... Respondents
CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL
HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Mr. R. P. Kansal, Advocate
for the petitioner.
Mr. Piyush Kant Jain, D.A.G., Punjab.
* * *
ADARSH KUMAR GOEL, J. (Oral) :
1. This petition was filed for a direction to grant stage carriage
permit to the petitioner. Case of the petitioner is that an application for
grant of permit was made, for which interview was held on 26.02.2008, but
no decision was conveyed to the petitioner.
2. Learned counsel for the respondents has handed over a copy of
the decision dated 26.02.2008.
3. Learned counsel for the petitioner says that since the decision
was not earlier conveyed and the order, copy of which has been handed
over, is appealable, the appeal which may now be filed, may not be treated
C. W. P. No. 14830 of 2008 2
as barred by limitation.
4. Learned counsel for the respondents has no objection, if
appeal, if any filed by the petitioner within 30 days, is treated to be within
limitation.
5. Accordingly, we dispose of this petition by directing that if the
petitioner prefers an appeal within 30 days, it shall not be dismissed on
ground of limitation.
(ADARSH KUMAR GOEL)
JUDGE
November 04, 2008 ( L. N. MITTAL )
monika JUDGE