High Court Punjab-Haryana High Court

Harcharan Singh And Ors. vs Joint Director Panchayats And … on 11 March, 2005

Punjab-Haryana High Court
Harcharan Singh And Ors. vs Joint Director Panchayats And … on 11 March, 2005
Equivalent citations: (2005) 141 PLR 388
Author: J Singh
Bench: J Singh


JUDGMENT

Jasbir Singh, J.

1. This petition under Articles 226/227 of the Constitution of India has been filed with a prayer that writ of Certiorari be issued to quash orders Annexures P.1 an P.2 dated 19th July, 1984 and 9th May, 1985 respectively.

2. In this writ petition, it has been stated that on one side of the house of Harcharan Singh-petitioner No. 1 a Thara (raised platform), has been constructed by fore-father of the petitioners and is in existence for the last more than 70 years and, as such, they have become owners of the same. It has further been stated that respondent No. 3 in an illegal manner, filed an application under Sections 7 and 11 of the Village Common Lands Act, 1961 (for short “the Act”) stating that the land underneath the Thara be declared as Gram Panchayat’s property, being part of the street and the petitioners be ordered to remove the same. It has further been averred in the writ petition that respondents No. 1 and 2 without applying their mind and without looking into evidence have declared the application, referred above, in favour of respondent No.3 . In this writ petition, it has been prayed that since property, in dispute, is under their ownership, as such, their ejectment could not have been ordered from the same.

3. Upon notice, respondent No. 3 put in appearance and filed written statement, denying all the averments made by the petitioners. It has been specifically stated that the land underneath the Thara belongs to Gram Panchayat and in support of this contention site plan, Annexure R/l has been placed on record. It has been prayed that the writ petition has no substance and, as such, it be dismissed.

4. Heard learned counsel for the parties. After hearing counsel for the parties, this Court feels that this writ petition deserves dismissal.

5. From record it appears that by passing order, Annexures P.1 and P2, substantial justice has been done between the parties. It is apparent from the record that before passing order Annexure P.1, site in dispute was visited by Block Development Panchayat Officer, who informed that Thara was in existence. Keeping in view that fact, application was disposed of with a direction that Thara, in dispute, will remain in existence, however, petitioners were restrained from raising any further construction thereon. Harcharan Singh event in appeal and while deciding appeal, respondent No. 1 came to a conclusion that the land in dispute/Thara is a part of street and the petitioners were directed to remove the same immediately. Hence, this Civil Writ Petition.

6. It is apparent from the site plan, authenticity of which has not been controverted by the petitioners, during arguments, that apparently Thara shown as A, B, C, D in the site plan is part of the street. It has come on record that the ancestral house was partitioned amongst petitioner Harcharan Singh and his brothers and his share, as is apparent from site plan, comes to 16′ and 6′ area in width, which touches other side of the site plan and now marked as “E”, during arguments.

7. This Court feels and as is apparent from the site plan also that existence of Thara was a hindrance in the street. Alignment of the street beyond Thara clearly indicates that the same was constructed in the street. By passing orders under challenge, this Court feels a substantial justice has been done to the parties by respondents No. 1 and 2. Merely because application has been entertained at the instance of an individual, orders, which on the face of its are just and proper, cannot be set aside. In Sardar Amarjit Singh Kalra (dead) by L.Rs and Ors. v. Parmod Gupta (Smt.) (dead) by L.Rs and Ors., , Hon’ble Supreme Court has observed that laws of procedure are meant to regulate effectively, assist and aid the object of doing substantial and real justice and not to foreclose even an adjudication on merits of substantial rights of citizen under personal, property and other laws.

8. The Courts feels that while ordering ejectment of the petitioners from ABCD shown in site plan, Annexure R. 1, the respondents No. 1 and 2 have not committed any illegality. Dismissed.