IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 18836 of 2008
DATE OF DECISION: November 4, 2008
Gurdial Chand
...Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JORA SINGH
Present: Mr. Vinod Khunger, Advocate,
for the petitioner.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
This petition filed under Article 226 of the Constitution
prays for issuance of a writ in the nature of mandamus directing the
respondents to pay compensation in respect of the acquired land
otherwise to release the land.
The predecessor-in-interest of the petitioner was owner
of land measuring 20 Kanals 5 Marlas, comprising in Khasra No. 61
(20-5), situated in the area of village Moranwala, Tehsil Jalalabad,
C.W.P. No. 18836 of 2008 2
District Ferozepur. It is claimed that possession of the
aforementioned land was taken by the Canal Department for
construction of a drain, however, no compensation has been paid. On
17.10.2007, the petitioner sent a legal notice to the respondents
claiming compensation in respect of the land as well as trees which
were standing there. However, no reply is stated to have been
received.
Without going into the merits of the case, we deem it just
and appropriate to direct the respondents to take cognizance of the
legal notice, dated 17.10.2007 (P-3) sent by the petitioner and decide
the same expeditiously preferably within a period of two months from
the date of receipt of a certified copy of this order. If the claim of the
petitioner is found to be meritorious and decided in his favour then
the benefit accruing to him shall be disbursed within four weeks
thereafter. It shall be appreciated if a speaking order is passed.
Petition stands disposed of in the above terms.
(M.M. KUMAR)
JUDGE
(JORA SINGH)
November 4, 2008 JUDGE
Pkapoor