High Court Punjab-Haryana High Court

Manmohan Singh vs State Of Punjab And Others on 28 September, 2011

Punjab-Haryana High Court
Manmohan Singh vs State Of Punjab And Others on 28 September, 2011
CWP No.18315 of 2011
                                                                                -1-

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                               CWP No.18315 of 2011
                                               Date of decision: 28.09.2011

Manmohan Singh
                                                                      ....Petitioner
                                   Versus

State of Punjab and others
                                                                  ....Respondents

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. Vikas Mohan Gupta, Advocate, for the petitioner.


             1.Whether Reporters of local papers may be allowed to see the judgment?
             2.Whether to be referred to the Reporters or not?
             3.Whether the judgment should be reported in the Digest?

                                   *****

ALOK SINGH, J (ORAL)

Notice of motion.

On being asked, Mr. Jaswinder Singh, learned Deputy

Advocate General, Punjab, has accepted notice on behalf of respondents

No.1 to 3.

Learned counsel for the petitioner states that he may be

permitted to withdraw this petition, however, time to vacate the property

in question may be granted till 31.3.2012. He further states that in view

of the Division Bench judgment of this Court in the case of Munshi

Ram Vs. State of Punjab and others, CWP No.17704 of 1997 decided

on 4.10.2008, petitioner shall move representation to provide alternate

site.

Mr. Jaswinder Singh, learned Deputy Advocate General,

Punjab, has fairly stated that if petitioner furnishes undertaking in the
CWP No.18315 of 2011
-2-

shape of affidavit before the Collector that he shall hand over actual

physical possession to the respondents on or before 31.3.2012, time may

be granted to him till 31.3.2012.

Having considered arguments advanced by learned counsel for

the parties, present petition is allowed to be withdrawn. However,

eviction order shall not be executed against the petitioner till 31.3.2012

provided petitioner furnishes an undertaking in the shape of affidavit

within two weeks from today before the Collector, Patiala, to the effect

that he shall hand over actual physical vacant possession to the

respondents on or before 31.3.2012 and meanwhile he shall pay mesne

profit from the date of eviction order till possession is handed over to

the respondents @ `2,000/- per month. Petitioner shall pay entire

arrears within one month and shall keep on paying future mesne profit

by 10th day of every month in advance. In case, representation is moved,

same shall be considered sympathetically in view of the Division Bench

judgment of this Court in the case of Munshi Ram (supra). If

undertaking is not furnished within two weeks or default is made in the

payment of future mesne profit, respondents shall be at liberty to evict

the petitioner immediately with the help of police.

(Alok Singh)
Judge
September 28, 2011
R.S.