High Court Punjab-Haryana High Court

Roop Singh Son Of Bishan Singh vs Vinod Chaudhary And Others on 7 September, 2009

Punjab-Haryana High Court
Roop Singh Son Of Bishan Singh vs Vinod Chaudhary And Others on 7 September, 2009
COCP No. 1625 of 2008                        1

      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 1625 of 2008(O&M)

Date of decision: September 7 , 2009

Roop Singh son of Bishan Singh
..Petitioner

Versus

Vinod Chaudhary and others
..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Ms. Seema Arora,Advocate
for the petitioner.

Mr. M.C.Berry, Addl.A.G.Punjab
for respondent No. 1 and 3.

Mr. B.S.Bhalla, Advocate
for respondent No.2
Mr. Parveen Goel, Advocate
and Dr. Amanpreet Kaur, Advocate
for respondent Nos.4 to 11

,,,

Rakesh Kumar Garg, J.(Oral)

All the Respondents are present in person.

The grievance of the petitioner in this case is that inspite of the

order dated 14.8.2008 passed by this court whereby the parties were directed to

maintain status quo with regard to the out-let on the minor, the respondents have

constructed the new outlet.

In response to the show cause notice, reply was filed on behalf of

the respondents. An additional affidavit dated 4.9.2009 has been filed on behalf

of Shri Vinod Chaudhary, Superintending Engineer, Ferozepur Canal Circle,

Ferozepur now Chief Engineer/Canals, Irrigation Works, Punjab, Chandigarh

wherein it has been specifically stated that after receipt of order passed by this

court, the new out-let has not been made operational and the same has been

closed with concrete and sand.

COCP No. 1625 of 2008 2

Mr. M.C.Berry, Addl.A.G.Punjab appearing on behalf of respondent

Nos.1 and 3 on instructions from Shri Vinod Chaudhary has further stated that

till further orders passed by this court, the aforesaid out let RD-33240/R of Jit

Distributory which has been closed will not be made operational.

In view of the aforesaid statement, I am not inclined to proceed

further with this petition.

Rule discharged.


September 7, 2009                                (RAKESH KUMAR GARG)
           nk                                            JUDGE