C.W.P. No.20120 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.20120 of 2008
Decided on :27-11-2008
Parveen Kumar etc.
....Petitioners
VERSUS
State of Haryana etc.
....Respondents
CORAM:-HON’BLE MR. JUSTICE HEMANT GUPTA.
HON’BLE MR. JUSTICE NAWAB SINGH.
1.Whether Reporters of local papers 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 ?
-.-
Present:- Mr. Vikram Singh, Advocate for the petitioners.
HEMANT GUPTA, J
The petitioners, residents of Village Taraori, District Karnal, have
invoked the writ jurisdiction of this Court for directing the respondents to
construct the Railway Bridge as per the original site plan Annexure P-1 and
not as per the changed site plan Annexure P-2.
After having heard learned counsel for the petitioner, we do not
find any merit in the present petition.
In our view, it is for the respondents who have the necessary
expertise to finalise the location of the Railway Bridge. The location of the
Railway Bridge is dependent upon many ground level realities and the
feasibility. Therefore, the challenge to the location of the Railway Bridge
cannot be permitted to be disputed by the petitioners in the writ petiton.
The petitioner have been made a grievance that by construction of
Railway Bridge at site plan Annexure P-2, the access to Hospital, Fire station
C.W.P. No.20120 of 2008 -2-
and School shall be blocked. We find that such grievance of the petitioner is
based upon apprehension. The authorities are bound to provide access to the
civic amenities as well as to the residential localities, but not necessarily as
per the desire and wishes of the petitioners.
In view of the said fact, we do not find any merit in the present
writ petition. The same is dismissed.
(Hemant Gupta)
Judge
27th November 2008. (Nawab Singh)
Monika Judge