Civil Writ Petition No.17085 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH.
Civil Writ Petition No.17085 of 2008
Decided on : 17.12.2008
Girdhari Lal
....Petitioner
Versus
State of Haryana and others.
....Respondents.
****
CORAM:HON’BLE MR.JUSTICE M.M.KUMAR.
HON’BLE MR.JUSTICE JORA SINGH.
****
Present: Mr.Jagbir Malik, Advocate,
for the petitioner.
Mr.Ashish Kapoor, Addl. A.G., Haryana,
for respondents No.1 to 5.
Mr.Dheeraj Chawla, Advocate,
for respondent No.6.
****
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest.
M.M.Kumar, J
The petitioner has approached this Court for quashing the
impugned notifications dated 08.06.2007 and 27.02.2008 (Annexures P14
and P18), issued under Sections 4 and 6 of the Land Acquisition Act, 1894
(for brevity ‘the Act) whereby the Government has sought to acquire the
land for public purpose namely for extension of Industrial Growth in village
Rudh, Chirahara, Banipur, Bawal, Tehsil Bawal, District Rewari.
On 25.09.2008, notice of motion was issued to the respondents
Civil Writ Petition No.17085 of 2008 2
and this Court had ordered maintaining of status quo till the next date of
hearing. Thereafter, the matter was taken up for hearing on 22.10.2008 and
10.12.2008.
At the hearing today, learned counsel for respondent No.6 has
stated that the respondents have considered the question of releasing the
land of the writ petitioner from acquisition. He has further stated that out of
3 Kanal 2 Marla of total land, 1 Kanal 16 Marla of land has been released to
the petitioner.
Learned counsel for the petitioner does not dispute the afore-
mentioned factual position. However, learned counsel for the petitioner has
prayed that the writ petition be disposed of as having been rendered
infructuous with liberty to the petitioner to move an appropriate
representation to respondent No.1, for releasing his remaining land, if it is
possible, in accordance with law.
In view of the above, the present writ petition has been
rendered infructuous and is disposed of as such. However the petitioner is
at liberty to move an appropriate representation for seeking further release
of his land. The needful shall be done within a period of one month under
Registered A.D. cover. If any such representation is made, the same shall
be considered by respondent No.1 and be disposed of within two months
from the date of receipt of such representation.
(M.M.KUMAR)
JUDGE
December 17, 2008 (JORA SINGH)
mamta-II JUDGE
Civil Writ Petition No.17085 of 2008 3