High Court Punjab-Haryana High Court

Harinder Kumar & Others vs State Of Punjab And Others on 7 October, 2009

Punjab-Haryana High Court
Harinder Kumar & Others vs State Of Punjab And Others on 7 October, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                                              CWP NO. 15398 OF 2009
                                     Date of Decision: October 7, 2009

Harinder Kumar & Others                           .....Petitioner


                                 Versus


State of Punjab and Others                   ..... Respondents.

CORAM: HON’BLE MR. JUSTICE T.S. THAKUR.

HON’BLE MR. JUSTCE KANWALJIT SINGH AHLUWALIA.

Present: Sh. H.C. Arora, Advocate,
for the petitioner

Heard. The dispute relating to the property and the temple in

question is pending in two different suits filed before the competent

Court at Patiala. We, therefore, see no reason to entertain this petition

to intervene in exercise of our public interest jurisdiction under Article

226 of the Constitution of India, especially when the parties to the suits

including the petitioners are free to approach the Civil Court or the

competent authorities, incharge of law and order for appropriate redress,

in case the occasions so arises. The present petition fails and is hereby

dismissed reserving liberty for the petitioner to avail an appropriate

remedy as aforesaid.



                                                 (T.S. Thakur)
                                                 Chief Justice



October 7, 2009                            (Kanwaljit Singh Ahluwalia)
Sham                                                  Judge