High Court Punjab-Haryana High Court

Kapoor Basti Welfare Society vs State Of Punjab And Others on 2 September, 2009

Punjab-Haryana High Court
Kapoor Basti Welfare Society vs State Of Punjab And Others on 2 September, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                  CHANDIGARH


                                       Civil Writ Petition No.13650 of 2009
                                              Date of Decision: 02.09.2009


Kapoor Basti Welfare Society
                                                                      Petitioner
                                     Versus
State of Punjab and others
                                                                   Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Rahul Chhatwal, 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 rehabilitate the residents of Kapoor Basti in

Faridkot, who are going to be ousted from the land, owned by the market

committee, Faridkot.

It is an admitted fact that the residents of the petitioner society

are sitting unauthorizedly over the land in dispute. It is their case that they

have constructed residential houses over the property, in dispute and are in

adverse possession for more than 30 years. There is nothing on record to

prove above said contention. Otherwise also, such like matters cannot be

disposed of in a writ petition. The petitioner, if so advised, may file a suit to

settle its rights over the property, in dispute. No case is made out for

issuance of any directions, as prayed for.

Disposed of.

02.09.2009                                    (Jasbir Singh)
gk                                                Judge