C.O.C.P.No.563 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
1. C.O.C.P.No.563 of 2008
Nawal Singh ...Petitioner
Versus
S.K.Ashri, Superintending Engineer and others
...Respondents
2. C.O.C.P.No.1038 of 2009
Bhale Ram …Petitioner
Versus
D.D.Gupta, Superintending Engineer and others
…Respondents
Date of Decision:-September 18,2009
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Ashwani Bakshi, Advocate for the petitioner.
Mr.Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J. (Oral):
This judgment of mine shall dispose of two petitions i.e.
COCP Nos.563 of 2008 and 1038 of 2009, which have been filed
alleging disobedience of the order dated 8.2.2007 passed by this
Court in CWP No.8322 of 2006.
As per the averments made in these petitions, Bhale Ram
(petitioner in COCP No.1038 of 2009) filed CWP No.8322 of 2006
against the State of Haryana and Nawal Singh (petitioner in COCP
C.O.C.P.No.563 of 2008 2
No.563 of 2008) for the issuance of a writ in the nature of certiorari
quashing the orders dated 2.3.2001, 21.11.2001 and 31.12.2002
passed by the Canal Authorities and letter dated 2.5.2006 whereby
Sub Divisional Canal Officer, Dulhera Water Services Sub Division,
Rohtak had directed the Ziledar, Sampla to demolish the house of
Bhale Ram in order to dig a watercourse in compliance of the
aforesaid orders passed by the Canal Authorities. The aforesaid writ
petition was disposed of vide judgment dated 8.2.2007 by this Court
in the following terms:-
“This writ petition has been filed with a prayer to quash
the orders passed by the canal authorities dated March
02,2001, November 21,2001 and December 31,2002,
vide which water course was sanctioned in favour of
respondent No.6.
It is primary grievance of the petitioner that to dig out
water-course, now sanctioned, his house will have to be
demolished. Mr.Sehrawat has placed on record
photographs to show that the water-course will be dug
beyond the boundary wall of the house of the petitioner
and house of the petitioner will not be demolished, as
alleged. Photographs are taken on record as Exhibit A-1
and Exhibit A-2.
In view of categoric stand taken by counsel for
respondent No.6, we feel that no case is made out for
interference. This writ petition stands disposed of. The
respondents are directed to dig up the water-course,
C.O.C.P.No.563 of 2008 3without causing any damage to the house of the
petitioner.”
In COCP No.1038 of 2009, the grievance of petitioner
Bhale Ram is that the respondent-authorities while digging the water
course in front of his house have avoided immediate demolition of
any part of the house by narrowing down the size of the watercourse
but ignored the overflow and seepage of water keeping in view the
quantity of water discharged in the watercourse from the outlet and
the size of the watercourse being below the specifications as also
the proximity of the watercourse to the house damage to the house
of petitioner is bound to be caused and, thus, the respondents have
committed the contempt of this Court as order dated 8.2.2007 of this
Court has not been complied with in letter and spirit.
On the other hand, the stand of Nawal Singh (petitioner in
COCP No.563 of 2008 and respondent No.5 in CWP No.8322 of
2006) is that watercourse has not been dug up by the respondent-
authorities as per the order of this Court in collusion with Bhale Ram
and thus, the respondents are guilty of committing contempt of this
Court.
Replies have been filed in both the contempt petitions by
the respondent-authorities wherein it has been submitted that the
watercourse was constructed as per design and specification and
was brick lined in front of house of the petitioner and while doing so,
the house of Bhale Ram was not damaged. It has been further
submitted that the aforesaid watercourse was sanctioned for Nawal
Singh and is to be maintained by him to avoid any damage to the
C.O.C.P.No.563 of 2008 4
house of Bhale Ram and, therefore, there is no disobedience to the
order passed by this Court.
I have heard learned counsel for the parties, perused the
records of both the cases and have also seen the photographs
placed on record.
There is no merit in the contention raised by the counsel
for Nawal Singh (petitioner in COCP No.563 of 2008) that
watercourse in question has not been dug up in accordance with the
order passed by this Court. In fact, learned counsel for the petitioner
was unable to point out as to how the watercourse in question was
not constructed as per the order of this Court.
Similarly, learned counsel for petitioner Bhale Ram (in
COCP No.1038 of 2009) was unable to show as to how the
respondents have violated the order passed by this Court in CWP
No.8322 of 2006. In fact, in his pleadings, petitioner Bhale Ram has
admitted that no damage has been caused to his house while
constructing/digging up the watercourse in question. However, his
contention is that due to overflow, seepage and discharge of water,
the house of petitioner Bhale Ram is likely to be damaged.
There is nothing on record to support the aforesaid plea
of the petitioner. I find no merit in COCP No.1038 of 2009 also. Thus,
both these contempt petitions, which are devoid of any merit, are
hereby dismissed.
(Rakesh Kumar Garg)
September 18,2009 Judge
AS