High Court Punjab-Haryana High Court

Balbir Sharma vs State Of Haryana & Ors on 25 May, 2009

Punjab-Haryana High Court
Balbir Sharma vs State Of Haryana & Ors on 25 May, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.




                                      Civil Writ Petition No. 6493 of 2009

                                   DATE OF DECISION : MAY 25, 2009




BALBIR SHARMA

                                                      ....... PETITIONER(S)

                                VERSUS

STATE OF HARYANA & ORS.

                                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr.Manoj Kaushik, Advocate, for the petitioner(s).
         Mr. Sunil Nehra, AAG, Haryana.
         Mr. NS Shekhawat, Advocate, for respondent No.4.


AJAI LAMBA, J. (Oral)

In this petition under Articles 226/227 of the Constitution of

India, the prayer made is for issuance of directions to the official

respondents to demarcate the Village Phirni, which is under illegal

occupation and take action against the encroachers.

Learned counsel for the respondent-State contends that in

deference to order dated 29.4.2009, the Additional Deputy Commissioner

was appointed as the Inquiry Officer. On demarcation of the Village
Civil Writ Petition No.64936 of 2009 2

Phirni, certain people were found to be in unauthorized occupation of

land. The encroachments have been removed and notices have been

issued. Action, as required by law, is being taken.

Learned counsel for the petitioner states that no cause of

action survives as of now.

In view of the statement given on behalf of the official

respondents, this petition is disposed of as having been rendered

infructuous.

May 25, 2009                                           ( AJAI LAMBA )
Kang                                                           JUDGE