High Court Punjab-Haryana High Court

Chaman Lal @ Chiman Lal vs Satish Kumar on 5 October, 2009

Punjab-Haryana High Court
Chaman Lal @ Chiman Lal vs Satish Kumar on 5 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.1300 of 2008 (O&M)
                                       Date of decision: 5.10.2009


Chaman Lal @ Chiman Lal                            ......Petitioner(s)

                               Versus


Satish Kumar, DRM, and anr.                        ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. S.L. Chander Shekhar, Advocate for the petitioner.

Mr. Puneet Jindal, Advocate for the respondents.

Rakesh Kumar Garg, J.(Oral)

CM No.16203-CII of 2008

Application is allowed subject to all just exceptions.

CM No.18899-CII of 2009

Respondents No.1 and 2 are present in Court.

Despite specific orders, respondent No.1 failed to present

himself in Court on 19.8.2009 and therefore, his presence was secured

through bailable warrants for today.

An additional affidavit has been filed on behalf of respondent

No.1 wherein he has tendered unqualified apology for his failure to attend

this Court on 19.8.2009. The said affidavit is taken on record. The

unqualified apology tendered by respondent No.1 is accepted and his non-

appearance before this Court on 19.8.2009 is condoned.

COCP No.1300 of 2008

In the present case, the petitioner has alleged that the interim

order dated 22.5.2008 passed in CWP No.8056 of 2007 directing the

respondents to find out suitable method of adjusting the petitioner has not

been complied with by the respondent.

COCP No.1300 of 2008 (O&M) -2-

In response to the show cause notice issued by this Court, the

respondents have filed written statement submitting therein that in

pursuance of the order of this Court, the petitioner was allotted a shop site

in the Railway Station Building, Amritsar measuring 2.44 x 3.66 sq.meters

and as per the policy of the Government.

It is not in dispute that the present writ petition was disposed

of by this Court vide judgment dated 4.5.2009 with a direction to the

respondents to allot a shop to petitioner No.1 forthwith by suitably

enhancing/revising the monthly rent of Rs.5/- which petitioner No.1 was

paying since the year 1978.

Another affidavit dated 12.8.2009 was filed by respondent

No.1 submitting therein that the shop site as per plan has been allotted to

the petitioner vide order dated 11.8.2009. The aforesaid order along with

site plan of the shop has also been placed on record along with this

affidavit and it has been stated that the orders passed by this Court have

been complied with.

However,learned counsel for the petitioner states that the rent

payable by the petitioner as per the aforesaid allotment order dated

11.8.2009 is still excessive.

Be that as it may, in view of the fact that the respondents have

allotted a shop to the petitioner as per policy applicable to the petitioner, I

am not inclined to proceed further in this contempt petition.

Rule discharged.

However, the petitioner shall be at liberty to seek an

appropriate remedy for redressal of his remaining grievances, if any.

October 5, 2009                             (RAKESH KUMAR GARG)
ps                                                 JUDGE