IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
LPA No. 680 of 2009
Date of Decision: July 30, 2009
Bhagat Singh
...Appellant
Versus
Financial Commissioner, Revenue and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Rajender Singh Malik, Advocate,
for the appellant.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the
Digest?
M.M. KUMAR, J.
This is an appeal filed under Clause X of the Letters Patent
challenging order dated 17.3.2009 passed by the learned Single Judge in
CWP No. 4031 of 2009. Learned Single Judge has recorded a categorical
finding that the petitioner-appellant Bhagat Singh has been staying in Delhi
and has not been staying in the village. This is a significant consideration
for appointing a person to the office of the Headman (Lambardar). The
aforesaid fact has also not been seriously disputed before us. Accordingly,
the appeal lacks merit. Dismissed.
In view of the fact that appeal has been dismissed on merit we
do not feel any necessity to pass any order on the application seeking
condonation of delay of 94 days in filing the appeal.
(M.M. KUMAR)
JUDGE
(JASWANT SINGH)
July 30, 2009 JUDGE
2
Pkapoor