IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.5525 of 2008 (O&M)
Date of decision: 19th November, 2009
Welfare Society, Urban Estate, Ludhiana
and another
... Petitioners
Versus
State of Punjab and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Kanwaljit Singh, Senior Advocate with
Mr. Inderdeep S. Gill, Advocate for the petitioners.
Mr. Anil Kumar Sharma, Addl. AG Punjab
for the State.
Mr. Balwinder Singh, Advocate for respondents No.2 to 4.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Civil Misc. No. 18778 of 2009
Application is allowed. Replication to the written statement
filed by respondents No.3 and 4 is taken on record.
Civil Writ Petition No.5525 of 2008
Present writ petition was filed against Chief Administrator,
Punjab Urban Development Authority.
It is not disputed that for managing the affairs of Urban
Development in Ludhiana, a new authority viz. ‘Greater Ludhiana Area
Development Authority’ has been constituted. Mr. Balwinder Singh submits
that he represents the newly constituted authority, GLADA.
Civil Writ Petition No. 5525 of 2008 (O&M) 2
Mr.Balwinder Singh has very fairly stated that GLADA will not
act contrary to the layout, zonal and master plan notified for the area.
Counsel for the petitioner is satisfied with the submissions
made by Mr. Balwinder Singh and has prayed that in pursuance of the
same, he may be permitted to withdraw the present petition.
As prayed, dismissed as withdrawn, in view of the statement
made by counsel for the respondents.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 19, 2009
rps