IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13062 of 2011
Jaswinder Singh & another
...Petitioners
Versus
State of Punjab & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
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?
Present: Mr.R.S.Randhawa, Advocate,
for Mr.Chanchal K. Singla, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
The petitioners have filed this writ petition to impugn the
order passed by the Collector under Section 10-A of the Punjab
Village Common Lands (Regulation) Act, 1961 cancelling the auction
of the panchayat land in favour of the petitioners. Auction of this land
was fixed on 12.5.2011 and would not be carried out because no
body participated in the same. Suddenly, on one day this land was
auctioned in favour of the petitioners, which has now been cancelled.
The Collector has clearly noticed that this auction was
done in connivance with respondent Nos.2 to 9 before the Collector
without proclamation, without advertisement and without taking
possession even after winning the case for eviction under Section 7
of the Act by the Gram Panchayat and, thus, this auction was not as
per rules. The cancellation order accordingly was passed. The result
would be that land would be put to auction where the petitioners
would be at liberty to participate. I do not see any reason to interfere
in the impugned order so passed.
Dismissed.
July 25, 2011 ( RANJIT SINGH ) ramesh JUDGE