High Court Punjab-Haryana High Court

Nachattar Singh And Others vs State Of Punjab And Others on 3 November, 2009

Punjab-Haryana High Court
Nachattar Singh And Others vs State Of Punjab And Others on 3 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH


                  Civil Writ Petition No.16715 of 2009
                   Date of decision: 3rd November, 2009


Nachattar Singh and others
                                                                ... Petitioners
                                  Versus
State of Punjab and others
                                                              ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. S.S. Grewal, Advocate for the petitioners.



KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Petitioners claim themselves to be members of a truck union,

named as Dashmesh Truck Operators Union, Kup Kalan, Tehsil

Malerkotla, District Sangrur. Grievance of the petitioners is that a

compromise was effected at the behest of Tehsildar. He constituted a

committee of six members. Respondents No.6 to 8 are also members of

the committee and they are not adhering to the terms of compromise and

are misappropriating the funds. Petitioners allege that they had withdrawn

the payment from the Bank and distributed the same among themselves.

Learned counsel prays that a representation has been given

to the Deputy Commissioner and he be directed to decide the same.

Counsel is unable to answer following questions:

(a) What power vests in the Deputy Commissioner to meddle

with the affairs of a Truck Union, which is a private

organization ?;

Civil Writ Petition No.16715 of 2009 2

(b) The allegation that amount has been withdrawn from the

Bank, being a disputed question of fact, how the same can be

entertained in the writ jurisdiction ?;

(c) How the writ petition is maintainable regarding the affairs of a

Truck Union ?

Counsel has failed to satisfy this Court on the observations

made above. Therefore, present writ petition is dismissed, with liberty to

the petitioners to take recourse to the alternative remedy, available to

them under the provisions of law.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 3, 2009
rps