High Court Punjab-Haryana High Court

Bhola Dutt Bhatt Son Of Bachi Ram vs D.S.Dhesi And Others on 13 July, 2009

Punjab-Haryana High Court
Bhola Dutt Bhatt Son Of Bachi Ram vs D.S.Dhesi And Others on 13 July, 2009
COCP No. 851 of 2008                   1

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

COCP No. 851 of 2008

Date of decision: July 13, 2009

Bhola Dutt Bhatt son of Bachi Ram ..Petitioner.


                                   Versus

D.S.Dhesi and others                                           ..Respondents

Coram:        Hon'ble Mr. Justice Rakesh Kumar Garg

Present:      Mr. R.B.Gupta, Advocate
              for the petitioner
              Mr. S.K.Hooda, Sr. DAG,Haryana
              for the respondents
                             ..

Rakesh Kumar Garg,J(Oral)

In this contempt petition, the petitioner has alleged that the

petitioner had filed CWP No.11882 of 2002 for the issuance of directions to the

respondents to register the sale deed and hand over the possession of plot No.

J-111 Edenburg City, Faridabad which was allotted to him . It is further the case

of the petitioner that this court vide judgment dated 27.5.2005 disposed of the

aforesaid writ petition whereby the petitioner was to submit the representation

within 15 days and the same was to be decided by the competent authority

within three months after affording an opportunity of being heard to the

petitioner.

It is the further case of the petitioner that vide Annexure P-3, he

submitted a representation to the respondents in terms of the aforesaid decision

and the Director, Town and Country Planning, Haryana, Chandigarh passed

order dated 14.12.2005 whereby it was found that the petitioner had paid full

amount of the plot and in spite of that the builder i.e. M/s Durga Builders (Pvt.)

Ltd. has not handed over the possession of the plot to the petitioner and

Director Town and Country Planning, Haryana directed the said respondent vide

Annexure P-4 to hand over the possession of the plot within three weeks from

the issuance of the said letter.

COCP No. 851 of 2008 2

It is the case of the petitioner that thereafter the respondent No.3

has failed to hand over the possession of the plot to him and has thus violated

the orders passed by this Court.

I have perused the documents placed on record of this petition and

find that M/s Durga Builders Pvt. Limited is already under liquidation in a

Company Petition No.238 of 2005 which is pending before the Delhi High Court.

It may also be seen that while disposing of the writ petition, this Court has

disposed of the writ petition observing that the representation of the petitioner

shall be decided by the competent authority. It is not in dispute that competent

authority has already decided the aforesaid representation of the petitioner and

has in fact held that the Builder is liable to hand over the possession of the plot

to him. There was no direction issued by this Court to the aforesaid Builder to

hand over the possession. Moreover, order Annexure P-4 which in fact is sought

to be complied with, is not passed by a Court as defined under the Contempt of

Courts Act, 1971.

Thus I find that the directions passed by this Court have been fully

complied with.

Rule discharged.

July 13, 2009                                         (RAKESH KUMAR GARG)
           nk                                                JUDGE