IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.10075 of 2009
Date of Decision: 10.07.2009
Chhinderpal Kaur
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. N.S.Sidhu, Advocate for the petitioner
.....
Jasbir Singh, J. (Oral)
Petitioner has filed this writ petition with a prayer that
directions be issued to the official respondents to take action against
respondent Nos.5 to 13, as per law, for their illegal activities and also
threats being posed to the petitioner. It has been stated that she is owner of
a house, which was disputed by some of the private respondents, she filed a
Civil Suit, which was decreed in her favour on 19.11.2001 (Annexure P1).
In spite of that decree, the private respondents tried to interfere in her
possession. She moved a complaint to the SHO concerned on 20.6.2009.
On 21.6.2009, the private respondents demolished a portion of her house.
To say so, reference has been made to the photographs put on record
(Annexure P3). Further reference has also been made to a resolution passed
by the Gram Panchayat, copy of which was sent to the SSP Jagraon.
It is contention of counsel for the petitioner that despite request
made, the authorities have taken no action against the private respondents
and further no security cover has been provided to the petitioner.
Civil Writ Petition No.10075 of 2009 2
In view of facts of this case, this writ petition is disposed of by
issuing directions to Senior Superintendent of Police, Jagraon to take action
on complaint made by the petitioner, as also on resolution passed by the
Gram Panchayat, forthwith and initiate remedial steps so that the petitioner
may live in peace. After verification, if it is necessary to register a criminal
case against the private respondents or anybody else, the needful be done as
per law. SSP to decide representation filed by the petitioner within a period
of ten days from the date of receipt of a copy of the order.
Copy of the order be supplied to counsel for the petitioner
under signatures of the Court Reader for compliance.
10.07.2009 (Jasbir Singh) gk Judge