High Court Punjab-Haryana High Court

Daljeet Singh And Others vs The Assistant Collector Ist Grade on 15 December, 2009

Punjab-Haryana High Court
Daljeet Singh And Others vs The Assistant Collector Ist Grade on 15 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                        CHANDIGARH.


                                  CWP. No.2010 of 1989 (O&M)
                                   Date of decision: 15.12.2009

Daljeet Singh and others.
                                                  -----Petitioners
                             Vs.
The Assistant Collector Ist Grade, Guhla & others.
                                            -----Respondents

CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL

Present:-   Mr. H.N. Mehtani, Advocate
            for the petitioners.

            None for the respondents.
             ---


ORDER:

1. This petition seeks quashing of proceedings initiated

under the provisions of the Punjab Village Common Lands

(Regulation) Act, 1961, for eviction of the petitioner. The

Panchayat filed application claiming ownership of the land in

dispute.

2. Learned counsel for the writ petitioners submits that

during the pendency of the writ petition, an amendment has

been made vide Punjab Village Common Lands(Regulation)

Haryana Amendment Act,1996. He also relies upon judgment of

this Court in Puran v. State of Punjab 1997(3) RCR 187

dealing with the effect of amendment.

3. None appears for the contesting respondents.
CWP No.2010 of 1989 2

4. I am of the opinion that the issue can be considered

by the statutory authorities in the first instance and there is no

reason to preempt adjudication by the said authorities.

5. Accordingly, this petition is disposed of, relegating

the petitioners to their remedy before the competent authority.

The petitioners are directed to appear before the Assistant

Collector Ist Grade, Guhla on 18.2.2010, who may proceed

further in accordance with the law.

December 15, 2009                     (ADARSH KUMAR GOEL)
ashwani                                        JUDGE