Civil Writ Petition No.15204 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No.15204 of 2009
Date of Decision: 24.10.2009
Balwinder Singh
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Nilesh Bhardwaj, Advocate
for Mr. Karan Bhardwaj, Advocate
for the petitioner.
Mr. M.S. Sindhu, Additional Advocate
General, Punjab, for respondents No.1 to 3.
None for respondents No.4 and 5.
Kanwaljit Singh Ahluwalia, J. (Oral)
Mr. Nilesh Bhardwaj, Advocate, has caused appearance for
Mr. Karan Bhardwaj, Advocate, placed on record a true attested copy of
receipt to say that in compliance with the order dated 25.9.2009, the
amount of Rs.10,000/- has been paid to respondents No.4 and 5. Copy
of receipt is taken on record.
Case of the petitioner is that respondents No.4 and 5 intended
to take away Truck bearing registration No. PB-02-AS-9867 from
possession of the petitioner.
Mr. M.S. Sindhu, Additional Advocate General, Punjab, on
instructions from Satnam Singh, Assistant Sub Inspector, submits that
Civil Writ Petition No.15204 of 2009 2
nobody will be allowed to take law in his hand. In case respondents No.4
and 5 forcibly take away the truck of the petitioner, then taking into
consideration Annexure P3, order passed by this Court in which
judgments of Hon’ble the Apex Court have been relied upon, case will
be registered against them.
In view of the statement made by counsel for the State,
nothing survives in the present writ petition and the same is disposed of
as such.
(Kanwaljit Singh Ahluwalia)
Judge
October 24, 2009
“DK”