IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.15727 of 2009
Date of decision: 13th October, 2009
Chandigarh Housing Board
... Petitioner
Versus
Permanent Lok Adalat and another
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Indresh Goel, Advocate for the petitioner.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present writ petition has been filed by Chandigarh Housing
Board against the decision of Permanent Lok Adalat (Public Utility
Services), U.T. Chandigarh.
Smt. Girija S. Nayyar had applied, in pursuance of an
advertisement, for allotment of one bedroom flat in a four storey building in
Sector 49, Chandigarh. Petitioner had advertised 160 one bed room four
storeyed flats in Sector 49, Chandigarh, out of which 142 flats were to be
allotted to general public, 8 for to the Oustees under “The Chandigarh
Allotment of Dwelling Units to the oustees of Chandigarh, 1996 Scheme”
and 10 were reserved for different categories. Smt. Girija S. Nayyar
succeeded and later her allotment was sought to be cancelled on the
ground that along with her, her husband S.K. Nayyar had also applied.
This according to the petitioner, contravenes Sub-Clause (5) of Clause III
of the advertisement, which says that only one member of the family can
apply.
Civil Writ Petition No.15727 of 2009 2
Smt. Girija S. Nayyar had filed an appeal before the
Chairman, Chandigarh Housing Board. During the pendency of the said
appeal, an application was filed by the applicant before the Lok Adalat to
resolve the dispute. An effort was made by the Lok Adalat to resolve the
dispute, but having failed, the Lok Adalat invoked section 22 C (8) of the
Legal Services Authority Act, 1987.
I have perused the order passed by the Permanent Lok
Adalat. It is a well reasoned, just and appropriate order, whereby an effort
has been made to allay the hardship, which the applicant was facing. On a
technical ground that the husband and wife both had applied and the wife
succeeded, therefore the allotment is to be cancelled, was held to be
unjust and discriminatory, because in the case of one Renu Bala, the
Board had proceeded to allot the flat.
Mr. Indresh Goel, appearing for the petitioner, submits that
one wrong cannot make another wrong good. He further states that
breach of condition, in itself, will disentitle the respondent applicant from
allotment of the flat. Thirdly, learned counsel says that since the appeal
has been pending, the relief granted by the Lok Adalat cannot be
dispensed with.
The Permanent Lok Adalat had taken into consideration that
both husband and wife in their affidavits had disclosed that they have filed
application form for allotment of the flat. The Lok Adalat also took into
consideration that respondent applicant fulfilled the eligibility criteria and is
bonafide resident of Chandigarh. The Lok Adalat also concluded that the
mistake on the part of the applicant was not that grave that the allotment
should be cancelled and the 10 per cent amount be deducted from the
allotment money.
Civil Writ Petition No.15727 of 2009 3
I do not find any infirmity in the order passed by the
Permanent Lok Adalat and there is no justification to cause interference.
Hence, the order passed by the Permanent Lok Adalat is affirmed and
present writ petition is disposed of.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 13, 2009
rps