High Court Punjab-Haryana High Court

Gram Panchayat vs Mohinder And Others on 5 February, 2009

Punjab-Haryana High Court
Gram Panchayat vs Mohinder And Others on 5 February, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                   HARYANA, CHANDIGARH

                                           C.M.No.3119-CII of 2009 and
                                           C.R.No.376 of 2007
                                           Date of order : 5.2.2009
Gram Panchayat
                                                            ......Petitioner(s)
                                  Versus
Mohinder and others
                                                            ...Respondent(s)

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Y.K. Sharma, Advocate for the petitioner.

None for respondents No.1 & 2.

Mr. Anil Rathee, Addl.A.G, Haryana for
respondents No.3 & 4.

Mr. Dinesh Nagar, Advocate for
Mr. Arun Walia, Advocate for respondent No.5.
JASWANT SINGH,J(ORAL)
C.M.No.3119-CII of 2009

Application is allowed.

Status report by way of an affidavit dated 3.2.2009 of Smt

Amneet P Kumar, IAS, Deputy Commissioner, Kaithal along with site plan

(Annexure R.1) are taken on record.

C.R.No.376 of 2007

Sh. Anil Rathee, Addl.A.G, Haryana submits on the basis of the

contents of the abovesaid affidavit dated 3.2.2009 that a decision has been

taken by the District Administration with the involvement of the Gram

Panchayat that the dirty water of the Village shall not be allowed to enter

into the bounded pond of Shiv Mandir, which is known as “Ghat Wala

Talab”. The renovation of the boundary wall and ghat has also been

undertaken to be done at the earliest under the various development
C.R.No.376 of 2007 #2#

schemes of the Government. He further submits that dirty water of the

Village shall be led into the other pond known as “Dhobi Pond”.

In view of the submissions made by the learned Additional

Advocate General, learned counsel for the petitioner-Gram Panchayat is

satisfied with the steps taken by the authorities and the assurance for future.

It has also been pointed out by learned counsel for the

petitioner that the suit filed by respondents No.1 & 2 against the petitioner-

defendant Gram Panchayat has since been dismissed on 18.3.2008 and the

present revision petition filed against the order of interim injunction U/o 39

Rules 1 & 2 CPC, as such, has become infructuous.

Dismissed as infructuous.

February 05, 2009                                 ( JASWANT SINGH )
manoj                                                  JUDGE