High Court Punjab-Haryana High Court

Balwinder Singh vs State Of Punjab And Others on 24 October, 2009

Punjab-Haryana High Court
Balwinder Singh vs State Of Punjab And Others on 24 October, 2009
Civil Writ Petition No.15204 of 2009                                1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Civil Writ Petition No.15204 of 2009

                     Date of Decision: 24.10.2009

Balwinder Singh
                                                            ...Petitioner
                                 Versus
State of Punjab and Others
                                                          ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Nilesh Bhardwaj, Advocate
         for Mr. Karan Bhardwaj, Advocate
         for the petitioner.

          Mr. M.S. Sindhu, Additional Advocate
          General, Punjab, for respondents No.1 to 3.

          None for respondents No.4 and 5.


Kanwaljit Singh Ahluwalia, J. (Oral)

Mr. Nilesh Bhardwaj, Advocate, has caused appearance for

Mr. Karan Bhardwaj, Advocate, placed on record a true attested copy of

receipt to say that in compliance with the order dated 25.9.2009, the

amount of Rs.10,000/- has been paid to respondents No.4 and 5. Copy

of receipt is taken on record.

Case of the petitioner is that respondents No.4 and 5 intended

to take away Truck bearing registration No. PB-02-AS-9867 from

possession of the petitioner.

Mr. M.S. Sindhu, Additional Advocate General, Punjab, on

instructions from Satnam Singh, Assistant Sub Inspector, submits that
Civil Writ Petition No.15204 of 2009 2

nobody will be allowed to take law in his hand. In case respondents No.4

and 5 forcibly take away the truck of the petitioner, then taking into

consideration Annexure P3, order passed by this Court in which

judgments of Hon’ble the Apex Court have been relied upon, case will

be registered against them.

In view of the statement made by counsel for the State,

nothing survives in the present writ petition and the same is disposed of

as such.

(Kanwaljit Singh Ahluwalia)
Judge
October 24, 2009
“DK”