High Court Punjab-Haryana High Court

Kishan Singh And Others vs The State Of Punjab And Others on 28 October, 2009

Punjab-Haryana High Court
Kishan Singh And Others vs The State Of Punjab And Others on 28 October, 2009
Civil Writ Petition No.5178 of 1988                                     1

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                                 Civil Writ Petition No.5178 of 1988
                                 Date of Decision:-28.10.2009


Kishan Singh and others                                ...Petitioners

                                   Versus

The State of Punjab and others                         ...Respondents



CORAM: HON'BLE MR.JUSTICE MEHINDER SINGH SULLAR


Present:   Mr.I.P.S.Doabia, Advocate for the petitioners.

           Mr.Ajaib Singh, Addl. Advocate General, Punjab
           for respondent Nos.1 to 3.

           Mr.Sanjiv Pandit, Advocate for respondent Nos.6,8,9,11,18,
           20 to 22.

Mehinder Singh Sullar, J.

This writ petition was filed by the petitioners mainly for

issuing direction to the respondents to fix the valuation of the lands,

which are subject matter of the impugned scheme under the

provisions of East Punjab Holding (Consolidation and Prevention of

Fragmentation) Act, 1948 (hereinafter to be referred as “the Act”).

The bare perusal of the affidavit of Surat Singh,

Consolidation Officer, Hoshiarpur filed on behalf of the official

respondents in reply to the writ petition, would reveal that in

compliance with the direction of this Court vide judgment dated

6.1.1986 rendered in CWP No.5243 of 1982, a fresh scheme had

been prepared and published on 9.12.1987 by the Settlement Officer,

in which the valuation at the relevant time has been taken into
Civil Writ Petition No.5178 of 1988 2

consideration. Consequently, re-partition had already been published

on 6.5.1988 as contemplated under section 21 (1) of the Act.

At the very outset, learned counsel for the petitioners has

fairly submitted that the grievances of the petitioners would be

redeemed if they are permitted to file the statutory legitimate

objections to consolidation scheme and the writ petition may be

disposed of as such.

Learned counsel for the respondents did not raise any

objection in this direction.

In this view of the matter, the writ petition is hereby

disposed of with the direction that any share holder/landowners

would be at liberty to file the statutory objections after the publication

of the re-partition permissible under the Act to the appropriate

authority within a period of one month from the date of receipt of

copy of this order. The appropriate authority would decide the same

on merits within two months thereafter without raising the objection of

limitation. The official respondents are also directed to complete the

entire process of consolidation within four months thereafter.




                                             (Mehinder Singh Sullar)
October 28,2009                                           Judge
AS