IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12531 of 2009
Date of Decision: 19.08.2009
Tripatpal Singh
Petitioners
Versus
The State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Malkeet Singh Balianwali, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
The petitioner is a Stage Carriage Permit holder and is plying
his bus on Rampura-Moga route via Salabatpura and Nihal Singh Wala.
In this writ petition, it is his grievance that despite many
requests made, respondent No.2 has failed to frame time table. Due to this,
many buses are running on that route without any permit. There is lot of
confusion and it is his apprehension that some fight may ensue between the
operators.
During arguments, it transpires that by stating his grievance,
the petitioner has sent various representations, which are pending
undecided.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent No.2 to take note and decide
Civil Writ Petition No.12531 of 2009 2
representations of the petitioner after giving an opportunity of hearing to all
the parties concerned. Needful be done within a period of one month from
the date of receipt of a copy of this order.
19.08.2009 (Jasbir Singh) gk Judge