High Court Punjab-Haryana High Court

Estate Officer vs Surju on 28 July, 2009

Punjab-Haryana High Court
Estate Officer vs Surju on 28 July, 2009
Civil Revision No. 816 of 2009 (O&M)
                                                                      -1-

    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                              Civil Revision No. 816 of 2009 (O&M)
                              Date of decision: 28.07.2009.

Estate Officer, Haryana Urban Development Authority, Kaithal and
others
                                                    ....Petitioners

                    Versus

Surju
                                                           ....Respondent

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. Raman Gaur, Advocate,
           for the petitioners.

                    *****

VINOD K. SHARMA, J (ORAL)

CMs No. 10764-65-CII of 2009

The applicants have moved this application to place on record

the documents Annexure P-6 to P-11, on the ground that this Court vide

order dated 17.3.2009 had directed the applicants to place these

documents on record.

The application is accompanied by another application for

exemption from filing certified copies of Annexures P-6 to P-11.

Order dated 17.3.2009 passed by this Court reads as under: –

“On request of counsel for the petitioners, adjourned to
17.4.2009.”

The reading of the order would show, that the application is

totally mis-conceived, as no such direction, as pleaded, was given by this

Court.

Otherwise also, the application under Section 151 of the Code
Civil Revision No. 816 of 2009 (O&M)
-2-

of Civil Procedure, to place on record documents to challenge the order,

passed by the trial Court, is not competent.

The applications are accordingly dismissed.

CR No. 816 of 2009

The petitioners have invoked the jurisdiction of this Court

under Article 227 of the Constitution of India, to challenge the order

dated 7.4.2008, attached as Annexure P-5.

By way of impugned order, the applications moved by the

decree-holder stand allowed.

The respondent-decree-holder moved two applications, one for

initiating contempt proceedings against the petitioners, and another to

challenge the price demanded by the petitioners herein, for the plot

allotted.

The respondent-decree-holder had filed a suit No. 221 of 2000

for directing the defendant/petitioners for allotting one kanal plot, as per

HUDA policy of 1992 for allotment of plots to the oustees.

The suit was decreed on 10.12.2004, it was directed, that the

petitioners herein should consider the case of the decree-holder for

allotment of plot of 500 square yard under the oustees quota, within six

months from the date of passing of the decree. In the decree, it was

specifically mentioned, that the allotment was to be made as per the

policy dated 18.3.1992.

The judgment-debtors i.e. petitioners failed to obey the

direction in letter and spirit. It was the case of the decree-holder, that the

lapse was intentional and mala fide.

The applications were opposed by the petitioners herein, by
Civil Revision No. 816 of 2009 (O&M)
-3-

taking preliminary objection with regard to the maintainability of the

applications, on the plea that the decree stood complied with, as the

request of the decree-holder for allotment of plot was rejected. It was

also the case set up, that the request of the decree -holder was considered

on 8.6.2005 i.e. within six months, by placing the matter before the

Oustees Claim Committee, and mini draw was conducted for allotment

on 29.11.2005. In pursuance to the mini draw, respondent-decree-holder

was allotted plot No. 944, Sector 19-II, HUDA, Kaithal, and in

pursuance thereto the decree-holder deposited a sum of Rs. 1,11,000/-

(Rupees one lac eleven thousand only) under protest on 12.4.2006. The

amount was considered to be inadequate, as it did not represent 10% of

the price demanded for allotment i.e. the price payable for the plot of 500

square yard on the date of allotment.

The learned Executing Court accepted the plea and found that

the decree was not executed in letter and spirit, as offer was not made

strictly in terms of the decree passed. It was specifically mentioned, in

the decree, that the allotment was to be made as per the policy in

existence in the year 1992. The learned Executing Court found, that the

judgment of this Court in the case of Jit Singh Vs. State of Punjab,

2002(3) PLR 115 was fully applicable to the facts of the case. The

learned Executing Court granted one month’s time more, to the

petitioners to execute the decree in letter and spirit. The Court, however,

kept the option of initiating the contempt proceedings open.

The learned counsel for the petitioners challenges the

impugned order, primarily on the ground, that as per the policy and

advertisement issued in 1992, the respondent failed to deposit 10% of
Civil Revision No. 816 of 2009 (O&M)
-4-

the price and he was, therefore, not entitled to allotment of plot.

This plea is totally mis-conceived. The petitioners were bound

to execute the decree, which was passed on 10.12.2004. There was

hardly any occasion for the decree-holder to have deposited 10% of the

amount in the year 1992. The plea further deserves to be rejected, as in

pursuance to the decree, the Oustees Committee found the decree-holder

to be entitled to allotment of plot, and in fact, the plot was allotted to

him. The dispute, therefore, was only with regard to price. The learned

Executing Court was right in holding, that the price payable was to be as

per 1992 policy. The learned Executing Court in view of the

advertisement issued in pursuance to the 1992 policy, was right in

holding that the plot was to be allotted on advertised price and not at the

price demanded by the petitioners, i.e. current price of the plot.

However, keeping in view the fact that the period allowed by

the learned Executing Court for implementation of the decree has

expired, the petitioners are given another one month’s time from receipt

of copy of this judgment, to comply with the order.

Except for extension of time, I find no merit in this revision,

which is ordered to dismissed, in limine.

(Vinod K. Sharma)
Judge
July 28, 2009
R.S.