High Court Punjab-Haryana High Court

Barinder Singh vs D.P.S. Kharbanda And Another on 10 February, 2009

Punjab-Haryana High Court
Barinder Singh vs D.P.S. Kharbanda And Another on 10 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH


                                         C.O.C.P. No. 502 of 2008
                                         Date of Decision : February 10, 2009


Barinder Singh
                                                               ....Petitioner
                                Versus
D.P.S. Kharbanda and another
                                                           .....Respondents

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :   Mr. Rajesh Arora, Advocate
            for the petitioner.

            Mr. Vinish Singla, Advocate
            for respondent No. 1.

            Mr. M.C. Berry, Additional Advocate General, Punjab
            for respondent No.2.

T.P.S. MANN, J.

The petitioner had filed a civil suit for permanent

injunction so as to restrain respondent No. 1 from allotting commercial

site No. 204, newly carved out in I.D.H. Market to anybody else other

than him. He also sought mandatory injunction requiring respondent

No.1 to allot the said site to him in I.D.H. Market in terms of allotment

order passed by Secretary to Government of Punjab, Local

Government and Urban Development Department, Chandigarh. On

22.8.1989 the suit was decreed by the trial Court with a direction to

respondent No.1 to allot site No. 204 to him. The order of the trial
C.O.C.P. No. 502 of 2008 -2-

Court was assailed by Municipal Corporation, Amritsar. After the

decision by the lower appellate Court, the matter came up to the High

Court in R.S.A. No. 3606 of 2005. Similar civil suit filed by one

Kanwaljit Singh also ended up in this Court by way of R.S.A.

No. 2938 of 2005. Both the second appeals were heard together on

December 18, 2007 when the appellants in both the appeals got their

statements recorded separately to the effect that they did not have any

objection in case site No. 204 was allotted to either of them and the

other one to be allotted a similar commercial shop in the same or

similar market. In view of the aforementioned stand of the petitioner

and Kanwaljit Singh, both the appeals were disposed of as not pressed.

Keeping in view the fact that the dispute related to the allotment of

sites to the outsees in the Golden Temple Beautification Project taken

up by the government in 1988 and nearly 20 years had passed since

then but the sufferers were still waiting for allotment of suitable sites,

Municipal Corporation, Amritsar was directed to allot the sites to the

petitioner and Kanwaljit Singh within a period of two months from the

date of submission of the copy of the said order.

According to the petitioner, despite passing of the order

dated December 18, 2007 by this Court as well as sending of

representations dated 22.2.2008 and 26.3.2008 to respondent No.1, he

had not been provided the suitable site in I.D.H. Market. According to
C.O.C.P. No. 502 of 2008 -3-

the petitioner, respondent No. 1 deliberately and intentionally

disobeyed the order passed by this Court on 18.12.2007 and, thus,

committed contempt. As such, he is liable to be punished under the

provisions of Contempt of Courts Act.

Reply has been filed by respondent No.1, who is posted

asCommissioner, Municipal Corporation, Amritsar wherein it is

averred that after receiving certified copy of the order, a notice was

given to the petitioner as well as to Kanwaljit Singh for the allotment

of site No. 204 in I.D.H. Market by conducting draw of lots between

them and the other person to be given alternative site. Both of them

agreed to the proposal. The draw of lots was conducted in presence of

both the petitioner and Kanwaljit Singh, out of which slip of site No.

204 came in favour of Kanwaljit Singh and accordingly, he was

allotted the site. Proceedings were recorded at the spot, copy of which

has been attached with the reply as Annexure R.1. After the

completion of the proceedings, a detailed order was passed by

respondent No. 1 vide which site No. 204 in I.D.H. Market was allotted

to Kanwaljit Singh as he was successful in draw of lots and direction

was given to the officer concerned to carve out site No. 204-A in

I.D.H. Market after making necessary amendment in the layout plan

and to do the needful in minimal time. However, since carving out a

new site required amendment/modification of such scheme of I.D.H.
C.O.C.P. No. 502 of 2008 -4-

Market, the matter was put up before the House and the same was

approved vide Resolution No. MTP-15 dated 21.7.2008. Copy of the

resolution has been attached as Annexure R.3.

On August 07, 2008, this Court directed Principal

Secretary, Local Government, Punjab and Director Local Government,

Punjab to expedite the process of formal approval of the resolution

received from the Municipal Corporation, Amritsar so that the

provisional allotment be made in favour of the petitioner which could

be regularised later on. On September 29, 2008, learned counsel for

respondent No. 1 stated that pursuant to the order passed on August 07,

2008, allotment letter in respect of site bearing No. 204-A had been

issued in favour of the petitioner. This fact was, however, denied by

learned counsel for the petitioner. Accordingly, learned counsel for

respondent No. 1 was directed to place on record a copy of the

allotment letter. Copy of letter dated 25.9.2008, whereby plot No. 204-

A in I.D.H. Market had been allotted to the petitioner provisionally

subject to the approval of the amendment in the layout plan by the

Local Government Department, Punjab was duly placed on record by

learned counsel for respondent No. 1. However, it was stated that the

matter had been forwarded to the government for approval but the

same had not been granted. In view of the same, learned counsel for

the petitioner prayed for an adjournment so as to implead the Local
C.O.C.P. No. 502 of 2008 -5-

Government Department, Punjab as a party-respondent. Necessary

application in that regard was also made by the petitioner which was

allowed on December 15, 2008 and D.S. Bains, Principal Secretary,

Local Government, Punjab was impleaded as respondent No. 2.

Today, at the time of hearing, learned counsel for the

respondents have unequivocally stated that approval has since been

granted to the amendment in the layout plan by the Local Government,

Department, Punjab and letter of allotment has also been issued in

favour of the petitioner on 6.2.2009 regarding plot No. 204-A in I.D.H.

Market.

Learned counsel for the petitioner has submitted that site

No. 204-A which has been allotted to the petitioner in I.D.H. Market

has been carved out from the tubewell site and, therefore, not suitable

for occupation by the petitioner.

Learned counsel for respondent No. 1 has submitted that

site No. 204-A,which stands allotted in favour of the petitioner was

duly pointed out to both the petitioner and Kanwaljit Singh before

conducting draw of lots between them in respect of allotment of site

No. 204. At that point of time, the petitioner never objected regarding

the suitability of site No. 204-A. After having participated in the draw

of lots in respect of site No. 204 in which the petitioner remained
C.O.C.P. No. 502 of 2008 -6-

unsuccessful, the same having fallen to the share of Kanwaljit Singh

and not the petitioner, he cannot now object to the suitability or

otherwise of site No. 204-A.

In view of the above, it is clear that the order passed by the

High Court on 18.12.2007 while disposing of the regular second

appeals filed on behalf of the petitioner and Kanwaljit Singh directing

respondent No. 1 to allot the sites to them stands complied with.

Resultantly, the petition has been rendered infructuous and, therefore,

disposed of. Rule is discharged.





                                            ( T.P.S. MANN )
February 10, 2009                               JUDGE
satish