CWP No.13410 of 2007 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No.13410 of 2007
Date of Decision: 16.10.2008
Lakhi Ram and others .....Petitioners
Vs.
State of Haryana and others ....Respondents
....
CORAM : HON’BLE MR.JUSTICE RAJIVE BHALLA
HON’BLE MR.JUSTICE JORA SINGH
****
Present : Mr. S.S. Swaich, Advocate for the petitioners.
Mr.Arun Walia, Advocate for respondents no.2 to 4.
….
RAJIVE BHALLA, J (Oral)
The petitioners pray for the issuance of a writ, order or
direction, more particularly, in the nature of mandamus, directing
respondents no.1 to 4, to remove encroachments/unauthorised possession
over the land earmarked for construction of a Community Centre in Sector
14 (Part-I) Urban Estate, Karnal, which is in the unauthorised occupation of
respondent no.5.
During the pendency of this petition, Sh.A.K. Yadav,
Administrator, HUDA, Panchkula, filed an affidavit dated 15.10.2008 and
thereafter an additional affidavit dated 15.10.2008. It transpires that an area
measuring 6114 Sq.yards, out of the area earmarked for construction of a
Community Centre, measuring 7211.60 sq.yards has been allotted to
Krishna Mandir Trust-respondent no.5 @ Rs.3,000/- per sq.yard. The
Administrator, HUDA, has stated in his affidavit that the Community Centre
CWP No.13410 of 2007 2
would be constructed on an alternate site, measuring about 3827 Sq.yards
and is being earmarked in Sector 14, Part-I, Karnal, subject to formal
approval being issued within a period of one month. The Additional
affidavit dated 15.10.2008 filed by Sh.A.K. Yadav, Administrator, HUDA,
Panchkula reads as follows :-
“1. That the deponent is filing the present additional
affidavit in compliance of the direction of this Hon’ble
Court given on 15th October, 2008 in the CWP No.13410
of 2007.
2. That the total area which was earmarked for the
community centre in the demarcation plan of Sector 14,
Part-I,Karnal vide drawing No.DTP(K) 504/83 dated 6th
September, 1983 was 1.49 acres i.e. 7211.60 square
yards.
3. That out of the total area of 7211.60 square yards,
an area of 6114 square yards was allotted to the Krishna
Mandir Trust (respondent no.5) @ Rs.3,000/- per square
yard.
4. That only 1248.70 square yards of land out of
7211.60 square yards is under the possession of HUDA
where the main water works has been constructed and is
functional.
5. That the total area under the occupation of the
Trust is 6508.36 square yards as per the measurements
carried out by the District Town Planner and Estate
Officer, HUDA, Karnal. Since the land adjacent to the
CWP No.13410 of 2007 3Mandir site belongs to Improvement Trust, Karnal also
and therefore, the exact HUDA area under the
unauthorised occupation/possession of the Krishna
Mandir Trust (respondent no.5), if any, can be identified
only after the reconciliation/joint demarcation of the
adajacent pocket of land with Improvement Trust,
Karnal.
6. That necessary directions have been issued to the
Estate Officer HUDA, Karnal and District Town Planner,
Karnal to get the entire area demarcated immediately
through the concerned Tehsildar in the presence of the
officials of the Improvement Trust, Karnal under
intimation to the HUDA HQ within three days.
7. That if any HUDA land is found to be under the
encroachment over and above the land allotted to the
Krishna Mandir Trust (respondent no.5) appropriate
eviction proceedings shall immediately be launched in
accordance with law to redeem the encroached HUDA
land.”
It is, therefore, apparent that the Administrator, HUDA, has
also accepted that the encroachments, if any, on the land belonging to
HUDA, would be removed. In view of the affidavit dated 15.10.2008 as also
the additional affidavit dated 15.10.2008, counsel for the petitioners pray
that the present petition be dismissed as withdrawn, with liberty to the
petitioners, in case of any other subsisting grievance, to seek redressal in
CWP No.13410 of 2007 4
accordance with law.
In view of the aforementioned statement, the present writ
petition is dismissed as withdrawn with the abovestated liberty. However,
it is made clear that HUDA shall be bound by the affidavit dated
15.10.2008 and the additional affidavit dated 15.10.2008.
(RAJIVE BHALLA)
JUDGE
16.10.2008 (JORA SINGH)
GS JUDGE