LPA No. 315 of 2009 (O&M) 1
In the High Court of Punjab and Haryana, Chandigarh.
LPA No. 315 of 2009 (O&M)
Date of Decision: 03.09.2009
Man Singh
....Appellant.
Versus
Deputy Secretary (Rehabilitation) and others
....Respondents.
Coram:- Hon'ble Mr.Justice J.S. Khehar
Hon'ble Mr. Justice S.D. Anand
Present: Mr. Ramesh Sharma, Advocate
for the appellant.
...
J.S. Khehar, J. (Oral).
For the reasons indicated in the application, delay in re-filing
the appeal is condoned.
Main order
During the course of hearing, learned counsel for the appellant
was confronted with the following observations recorded in the impugned
order/judgement dated 13.8.2008:-
“As fairly conceded by counsel for the petitioner, the petitioner
did not file an application for allotment of land in his
possession, whether in terms of press notes/instructions, issued
by the State of Punjab or in accordance with the provisions of
1976 Act or the rules framed thereunder. Thus, as the
petitioner did not press his claim for allotment, he had no locus
LPA No. 315 of 2009 (O&M) 2standi to challenge the allotment of land to respondent No.4.
Respondent No.4 was allotted the land in dispute in satisfaction
of a verified claim, duly allowed to respondent No.4 under the
provisions of 1954 Act and the rules framed thereunder. Even
if it is to be accepted that allotment of land is to be made to a
cultivator in possession prior to the allotment to an unsatisfied
displaced persons, as the petitioner did not file any application
to press his claim for allotment, the authorities rightly allotted
the land to respondent No.4.
Learned counsel for the appellant very fairly acknowledges that the factual
position noticed in the extract reproduced hereinabove, is correct. He also
acknowledges that he had not moved any representation to the competent
authority for allotment of land within the period of limitation stipulated in
the instructions.
In view of the above, we find no infirmity in the impugned
order/judgement passed by the learned Single Judge.
Dismissed.
( J.S. Khehar )
Judge
( S.D. Anand )
Judge
03.09.2009
sk.