High Court Punjab-Haryana High Court

Ykk India Pvt. Ltd vs Haryana State Indtl. Devlp. Corp. … on 29 January, 2009

Punjab-Haryana High Court
Ykk India Pvt. Ltd vs Haryana State Indtl. Devlp. Corp. … on 29 January, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                    C.W.P NO. 21515 OF 2008
                                    DECIDED ON : 29.01.2009


YKK INDIA PVT. LTD.
                                                ...Petitioner
            versus

Haryana State Indtl. Devlp. Corp. & ors.
                                       ...Respondents



CORAM : HON'BLE MR. JUSTICE SURYA KANT


Present : Mr. Arun Palli, Senior Advocate with
          Mr. Umesh Gulati, Advocate,
          for the petitioner.



SURYA KANT, J. (ORAL)

The petitioner seeks quashing of notice dated

30.11.2007 (Annexure P-3), as well as, the speaking order dated

18.09.2008 (Annexure P-12). Vide the aforementioned

notice/orders, the petitioner has been asked to pay additional

amount towards the sale price of the plot allotted to it. The said

amount is sought to be recover on the plea that compensation for

the acquired land has been enhanced by the Reference/Appellate

Court(s).

Learned counsel for the petitioner fairly submits that

an identical controversy was considered by this Court in “C.W.P

No. 21521 of 2008 (Mitsui Kinzoku Components India Pvt.

Ltd. Vs. Haryana State Industrial Development) and the said

writ petition has been dismissed vide order dated 13.01.2009.
C.W.P NO. 21515 OF 2008 -2-

For the reasons recorded in Mitsui Kinzoku

Components India Pvt. Ltd’s case (supra), this writ petition

is also dismissed.

JANUARY 29, 2009                            (SURYA KANT)
shalini                                         JUDGE