High Court Punjab-Haryana High Court

Gram Panchayat Sangoha vs State Of Haryana And Ors. on 15 January, 2004

Punjab-Haryana High Court
Gram Panchayat Sangoha vs State Of Haryana And Ors. on 15 January, 2004
Equivalent citations: (2004) 138 PLR 664
Author: V Bali
Bench: V Bali, R Bhalla


JUDGMENT

V.K. Bali, J.

1. Gram Panchayat – Sangoha in the present writ petition under Article 226 of the Constitution seeks issuance of a writ of certiorsri to quash order, Annexure P-4, dated 19.9.2002 and the mutation, which came to be sanctioned on the basis of the said order. The short order, Annexure P-4, that has been impugned by the petitioner-Gram Panchayat in the present writ petition, reads thus:

“On the above subject, Gram Panchayat Sangohi has separated from Gram Panchayat Sangoha in the year 1998. In March 1990, an order was passed under Section 111 of Punjab Gram Panchayat Regulation, 1952 to partition the total moveable and immovable property of Gram Panchayat Sangoha in equal shares. But since jungle was standing in Gau Charand of Gram Panchayat Sangoha and some land was kept reserved for brick kiln. Therefore,you partition the total land of Gau Charand of the Gram Panchayat, Sangoha in two equal shares, in the manner that the numbers of Gau Charand land are given to the village in whose side or near whose area the same is adjoining. Treat this as most urgent.”

2. In so far as creation of two Gram Panchayat by way of bifurcation and partitioning the land between the two village-Panchayats the land between the two villagePanchayats is concerned, the same is no more in dispute as a Civil Writ Petition challenging the same came to be dismissed way back on 10.7.1991 (Annexure R-4/1). The only contention, thus, raised in this writ petition is that, even though, by a communication, Annexure P-4, the Tehsildar, Kamal was to partition the land, the Patwari has exercised the said power and partitioned the land in such a manner that more useful/fer- tile land has gone to the respondent-Gram Panchayat, thus, causing immense loss to the petitioner-Gram Panchayat.

4. This contention of learned counsel for the petitioner has been hotly contested by learned counsel representing the respondent-Gram Panchayat, Sangohi, the other Gram Panchayat which was carved out from the petitioner-Gram Panchayat. It is urged, on the basis of Annexure P-3, that the entire land of the erstwhile one village and now two village, is exactly of the same quality and,thus, there is no question of the respondent- Gram Panchayat getting better quality land and petitioner Gram Panchayat inferior one.

5. After hearing learned counsel representing the parties and gong through the re- cord, we are of the firm view that this Court need not determine the question,which has been posed in the writ petition, that the petitioner-Gram Panchayat has not been given the same quality of land or that it has been given inferior quality of land. In the interest of justice, we direct the Tehsildar, Kamal to examine this issue and in case, it is found that the petitioner-Gram Panchayat was given the land of less value or inferior quality, then to re-partition the land so that both the Gram Panchayats may get the same quality of land. Let this exercise be done within the period of three months from the date the parties appear before the Tehsildar, Karnal. The parties, through their counsel, are directed to appear before the Tehsildar, Karnal on 16.2.2004.

6. The Tehsildar, Karnal will also determine as to whether the brick kiln can also be partitioned and if not, which Gram Panchayat should retain it and which Gram Panchayat should get compensation for the same from the other Gram Panchayat.

The petition stands disposed of.