High Court Punjab-Haryana High Court

Rajesh Kumar vs Municipal Corporation on 14 October, 2009

Punjab-Haryana High Court
Rajesh Kumar vs Municipal Corporation on 14 October, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Civil Writ Petition No.15234 of 2009
                   Date of decision: 14th October, 2009


Rajesh Kumar
                                                                ... Petitioner
                                  Versus
Municipal Corporation, U.T. Chandigarh and others
                                                            ... Respondents


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. Ajit Singh, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Petitioner claims that he was inducted as tenant by Pawan

Kumar. Pawan Kumar was allotted Booth No.1 at Mauli Jagran Complex,

U.T. Chandigarh on 28th August, 2002. He failed to comply with the

conditions of the allotment and had not deposited the instalments,

therefore, the Booth was resumed. The resumption order has become

final. The petitioner had assailed the order of eviction passed by Sub

Divisional Magistrate (exercising the powers of Estate Officer) under

Public Premises (Eviction of Unauthorized Occupants) Act, 1971, in

appeal before the Additional District Judge, Chandigarh. Taking into

consideration various factors, the Court came to the conclusion that

petitioner has not been able to justify that he was inducted as tenant.

Mr. Ajit Singh, appearing for the petitioner, submits that

petitioner, as a tenant, was carrying on the business of Chemist in the

demised premises. However, he has not been able to produce any license

to this effect. He has also not been able to produce any bill of purchase of

the medicine. Learned counsel is also not able to allay the apprehension

of this Court that the petitioner was inducted as tenant after the order of
Civil Writ Petition No.15234 of 2009 2

resumption was passed. Faced with this situation, Mr.Ajit Singh submits

that there is a policy introduced by the Chandigarh Administration to sell

the property to the occupant.

On this limited aspect, issue notice of motion.

Mr. Anupam Gupta, Senior Standing Counsel for Union

Territory, Chandigarh, who is present in Court, accepts notice.

Petitioner may file an application detailing the broad contours

of the policy, under which he is entitled to the ownership/allotment of the

demised premises. If such an application/representation is filed, the same

shall be decided within three weeks after receipt of certified copy of this

order, by passing a speaking order. The application/representation shall

be accompanied by the certified copy of this order. Till the

application/representation is decided, the petitioner shall not be evicted by

adopting coercive methods.

With these observations, present writ petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 14, 2009
rps