High Court Punjab-Haryana High Court

Kamla Devi vs State Of Haryana And Another on 20 August, 2009

Punjab-Haryana High Court
Kamla Devi vs State Of Haryana And Another on 20 August, 2009
C.R.No.4707 of 2009


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                                  C.R.No.4707 of 2009.
                                  Decided on August 20, 2009.


Kamla Devi

                                                          .. Petitioner

                 VERSUS


State of Haryana and another.

                                                     .. Respondents

                       ***

CORAM:           HON'BLE MR.JUSTICE M.M.S.BEDI


PRESENT          Mr.Jagdish Manchanda, Advocate,
                 for the petitioner.

M.M.S. BEDI, J. (ORAL)

A perusal of order dated 04.04.2009, indicates that

the counsel for the decree holder had stated before the Court that

Decree holder Kamla Devi widow of the elder brother of petitioner

would be visiting India in August 2009.

In view of the said statement, the case had been

adjourned to 08.08.2009, for presence of decree holder.

It appears that on 08.08.2009, the decree holder

did not appear, as such, the decretal amount which is stated to be

around Rs.12 lacs, was not released to the petitioner.

Counsel for the petitioner has drawn my attention to

… 1
C.R.No.4707 of 2009

a power of attorney which was executed long time back on

28.06.1989, i.e., 20 years ago, on the basis of which the petitioner

seeks to withdraw the amount deposited in the name of land owner

Kamla Devi. It is the duty of the Court to Award the interest to all the

beneficiaries before it.

Since the original power of attorney is more than 20

years old and thereafter, the owner has apparently migrated abroad,

their does not appear to be any illegality in the order of Additional

District Judge, Kurukshetra, in requiring the presence of origiinal

owner for releasing the decretal amount.

No ground is made out warranting interference in

the impugned order.

Disposed of.

However, it will not debar the right of the petitioner

to seek a fresh power of attorney executed in accordance with law

under Power of Attorneys Act and the Rules made under Section 4

of the Power of Attorneys Act, and to file a fresh application for

release of the decretal amount lying depositing with the Court by

satisfying the Court concerned.

(M.M.S.BEDI)
JUDGE
August 20, 2009.

rka

… 2