IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12489 of 2009
Date of Decision: 18.08.2009
Kewal Krishan
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Pardeep Rajput, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
This writ petition has been filed with a prayer that directions be
issued to the respondents to allot a plot to the petitioner, against oustees
quota.
It is an admitted fact that to acquire land, owned by the
petitioner, a notice under Section 36 of the Punjab Town Improvement Act
1922 (in short, the Act) was issued on 18.6.1961. Thereafter, notice under
Section 42 of the Act was issued and Award was pronounced on 15.9.1971.
The possession was taken over by the Improvement Trust on 27.6.1972. As
per admitted position, the petitioner purchased land out of the land so
acquired, from one Ram Singh on 16.4.1973. It appears that thereafter, in a
very mala fide manner, he moved an application to get a plot allotted as a
local displaced person. On his application, some order/ proceeding was
Civil Writ Petition No.12489 of 2009 2
passed by one Satinder Bawa on 28.4.2008, stating therein that the
petitioner is eligible to get a plot.
This Court feels that the order passed is totally without
jurisdiction and smacks of mala fide. Action is required to be taken against
above named Satinder Bawa, who has issued a letter on 28.4.2008, on the
basis of which, the petitioner is asserting his right, to get a plot, as a local
displaced person. Regarding land, in dispute, notice was issued in the year
1961, award was passed in the year 1971, possession was taken in the year
1972. When the land was purchased by the petitioner, Ram Singh was not
even owner of the land, in dispute. It is surprising that in the face of facts
mentioned above, how the petitioner was held entitled to get a plot allotted
as a local displaced person. By passing the order/ proceeding dated
28.4.2008, unnecessary litigation has been created by an officer of the
Improvement Trust, for which, there is no justification.
In view of facts mentioned above, this writ petition is
dismissed.
Directions are issued to the Secretary, Local Government
Department, Punjab, to take action against the officer(s), who has passed the
proceeding dated 28.4.2008 attached as Annexure P4 with this writ petition.
Mr.A.K.Sharma, Additional Advocate General, Punjab is
directed to communicate the order passed by this Court to the officer
concerned. It is directed that strict action be taken against the guilty officer
(s), for passing an illegal order/proceeding.
Copy of the report, after taking action, be sent to this Court for
records.
18.08.2009 (Jasbir Singh) gk Judge