IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13650 of 2009
Date of Decision: 02.09.2009
Kapoor Basti Welfare Society
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Rahul Chhatwal, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
This writ petition has been filed with a prayer that directions be
issued to the respondents to rehabilitate the residents of Kapoor Basti in
Faridkot, who are going to be ousted from the land, owned by the market
committee, Faridkot.
It is an admitted fact that the residents of the petitioner society
are sitting unauthorizedly over the land in dispute. It is their case that they
have constructed residential houses over the property, in dispute and are in
adverse possession for more than 30 years. There is nothing on record to
prove above said contention. Otherwise also, such like matters cannot be
disposed of in a writ petition. The petitioner, if so advised, may file a suit to
settle its rights over the property, in dispute. No case is made out for
issuance of any directions, as prayed for.
Disposed of.
02.09.2009 (Jasbir Singh) gk Judge