Supreme Court of India

Dharam Veer Singh And Ors vs State Of Haryana And Ors on 6 September, 2005

Supreme Court of India
Dharam Veer Singh And Ors vs State Of Haryana And Ors on 6 September, 2005
Author: B Singh
Bench: B.P. Singh, S.H. Kapadia
           CASE NO.:
Writ Petition (civil)  413 of 2003

PETITIONER:
DHARAM VEER SINGH AND ORS.

RESPONDENT:
STATE OF HARYANA AND ORS.

DATE OF JUDGMENT: 06/09/2005

BENCH:
B.P. SINGH & S.H. KAPADIA

JUDGMENT:

JUDGMENT

B.P. SINGH, J. :

This Writ Petition has been filed by some of the land holders who are
affected by the Consolidation Scheme framed in regard to Shamlat Deh lands
of the concerned villages. The said scheme was challenged by some other
proprietors and co-sharers in Civil Writ Petition No. 18310 of 1998 before
the High Court of Punjab and Haryana at Chandigarh. The said writ petition
having been dismissed, Civil Appeal No. 646 of 2000 was preferred before
this Court by Special Leave. Dispite the order of status-quo granted by
this Court pending the appeal, the petitioners alleged that they were
before displaced since they were not parties in the writ petition filed
before the High Court.

They, therefore, filed the instant writ petition which has been heard along
with civil Appeal No. 646 of of 2000.

We have delivered our judgment today dismissing the Civil Appeal No. 646 of
2000. We find no merit in this writ petition filed by the petitioners and
the same is accordingly dismissed.