IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 13328 of 2009
Date of Decision: 28.8.2009.
Anuj and others --Petitioners
Versus
State of Haryana and others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Hari Om Attri, Advocate for the petitioner.
***
PERMOD KOHLI.J (ORAL)
Notice of motion to respondents no.1 to 3 only.
Mr. R.S. Kundu, Addl. A.G., Haryana has been asked to accept
notice on behalf of the respondents-State.
The petitioners have filed this petition seeking a direction for
the removal of the encroachment by the private respondents upon common
chowk/compound situated at Barwala, District Hisar. Earlier a Civil Court
decree was passed against the private respondents, however, the said decree
has not been executed. The petitioners have already made a representation
(Annexure P-2) to the Deputy Commissioner-respondent no.2 but no action
has been taken thereon till date.
Learned counsel for the petitioners submits that the petitioners
will be satisfied, if respondent no. 2 is directed to consider the
representation, referred to above and take a decision thereon.
In this view of the matter, this petition is disposed of with a
direction to respondent no.2 to take into consideration the representation of
the petitioners, referred to above and if, any action is required to be taken
under law, the same may be taken in accordance with law.
(PERMOD KOHLI)
JUDGE
28.8.2009
lucky