High Court Punjab-Haryana High Court

Brij Lal vs State Of Punjab & Others on 24 August, 2011

Punjab-Haryana High Court
Brij Lal vs State Of Punjab & Others on 24 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                         Civil Writ Petition No.15578 of 2011
                         Date of Decision: August 24, 2011

Brij Lal
                                                         ...Petitioner

                                 Versus

State of Punjab & others
                                                         ...Respondents

CORAM: HON'BLE MR.JUSTICE RANJIT 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.Anureet S. Sidhu, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner has filed this writ petition seeking direction
in the nature of mandamus for the respondents to take action on the
application filed by the petitioner in accordance with law to get the
illegal occupation of the ponds of the petitioner’s village removed.
The petitioner has also prayed for compensation as collection of
water has caused damage to his house.

In my considered opinion, writ is not an appropriate
remedy either to consider awarding of damages or go into disputed
fact whether any pond has been illegally encroached or if any
encroachment is required to be removed from any pond. This factual
controversy can more appropriately be decided in some alternative
proceedings, for which the petitioner may have his remedy. No case
for interference in exercise of writ jurisdiction is made out.

Dismissed.

August 24, 2011                                   ( RANJIT SINGH )
ramesh                                                 JUDGE