High Court Punjab-Haryana High Court

Trilok Nath vs State Of Haryana And Others on 4 November, 2009

Punjab-Haryana High Court
Trilok Nath vs State Of Haryana And Others on 4 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                    Civil Writ Petition No.11877 of 2008
                    Date of decision: 4th November, 2009


Trilok Nath
                                                                 ... Petitioner
                                     Versus
State of Haryana and others
                                                             ... Respondents


CORAM:        HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:      Mr. Vinod S. Bhardwaj, Advocate for the petitioner.
              Mr. Sunil Nehra, Assistant Advocate General, Haryana
              for respondent No.1.
              Mr. Dinesh Nagar, Advocate
              for respondents No.2 and 3. .


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Petitioner in the present writ petition claims that he should be

allotted plot as per the policy enacted by respondents No.2 and 3 under

the Oustee quota. It is not disputed that land, which was on the name of

mother of the petitioner was acquired by respondent HUDA and a

notification under Section 4 of the Land Acquisition Act was issued on 22nd

February, 1984. It is not disputed that total land in the name of the family

was 2 bighas and 19 biswas.

Mother of the petitioner had expired on 18th December, 1982

before the process of acquisition was set into motion. Counsel for the

petitioner has submitted that as per the Oustee policy, petitioner is entitled

to allotment of plot. Petitioner had also applied for a plot measuring 250

sq. yards. Vide Annexure P-10, application of the petitioner was not

accepted and same was declined on the ground that all the co-

sharers/owners of Khata can be allotted one plot. Thereafter, petitioner
Civil Writ Petition No. 11877 of 2008 2

had submitted affidavits of all the family members that they have no

objection in case plot is allotted to the petitioner. The affidavits sworn to

this effect were forwarded to respondent HUDA vide Annexure P-11.

Mr. Dinesh Nagar, appearing for respondents No.2 and 3, has

submitted that process of acquisition started, in the present case, in year

1983 and the land was acquired in 1984. The land, after the death of his

mother, was mutated in the name of petitioner in year 1984. The petitioner

had applied for plot under Oustee quota in year 1989. Another ground

taken by the respondents is that petitioner could be allotted plot only in

Sector 16 at Karnal.

Counsel for the petitioner has stated that in Sector 16, the

plots have been earmarked for Economically Weaker Section and all the

plots are less than 150 square yards. Therefore, claim of the petitioner is

to be considered only in other Sectors, therefore, contention of respondent

is not tenable.

At this stage, Mr. Dinesh Nagar has stated that in case

petitioner submits affidavit of all the co-sharers that they forego their claim,

application of the petitioner shall be considered in accordance with law, as

per latest policy of HUDA.

In view of the statement made by Mr. Dinesh Nagar, counsel

appearing for respondents No.2 and 3, present writ petition is disposed of

with direction that let petitioner submit affidavits of all his family members,

who are his co-sharers to the effect that they have no objection that plot is

allotted to the petitioner. In case, such a course is adopted by the

petitioner, same shall be considered by the respondents in accordance

with prevailing policy and law.

[KANWALJIT SINGH AHLUWALIA]
JUDGE

November 4, 2009
rps