High Court Punjab-Haryana High Court

Chhinderpal Kaur vs State Of Punjab And Others on 10 July, 2009

Punjab-Haryana High Court
Chhinderpal Kaur vs State Of Punjab And Others on 10 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                      Civil Writ Petition No.10075 of 2009
                                             Date of Decision: 10.07.2009


Chhinderpal Kaur
                                                                     Petitioner
                                   Versus
State of Punjab and others
                                                                 Respondents


CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. N.S.Sidhu, Advocate for the petitioner


                          .....

Jasbir Singh, J. (Oral)

Petitioner has filed this writ petition with a prayer that

directions be issued to the official respondents to take action against

respondent Nos.5 to 13, as per law, for their illegal activities and also

threats being posed to the petitioner. It has been stated that she is owner of

a house, which was disputed by some of the private respondents, she filed a

Civil Suit, which was decreed in her favour on 19.11.2001 (Annexure P1).

In spite of that decree, the private respondents tried to interfere in her

possession. She moved a complaint to the SHO concerned on 20.6.2009.

On 21.6.2009, the private respondents demolished a portion of her house.

To say so, reference has been made to the photographs put on record

(Annexure P3). Further reference has also been made to a resolution passed

by the Gram Panchayat, copy of which was sent to the SSP Jagraon.

It is contention of counsel for the petitioner that despite request

made, the authorities have taken no action against the private respondents

and further no security cover has been provided to the petitioner.
Civil Writ Petition No.10075 of 2009 2

In view of facts of this case, this writ petition is disposed of by

issuing directions to Senior Superintendent of Police, Jagraon to take action

on complaint made by the petitioner, as also on resolution passed by the

Gram Panchayat, forthwith and initiate remedial steps so that the petitioner

may live in peace. After verification, if it is necessary to register a criminal

case against the private respondents or anybody else, the needful be done as

per law. SSP to decide representation filed by the petitioner within a period

of ten days from the date of receipt of a copy of the order.

Copy of the order be supplied to counsel for the petitioner

under signatures of the Court Reader for compliance.

10.07.2009                                   (Jasbir Singh)
gk                                               Judge