High Court Punjab-Haryana High Court

Parties Name vs State Of Haryana And Others on 9 July, 2009

Punjab-Haryana High Court
Parties Name vs State Of Haryana And Others on 9 July, 2009
CIVIL WRIT PETITION NO. 9336 OF 2008                           -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.



            DATE OF DECISION: July 09, 2009.

                   Parties Name
Rajesh Poonia
                                      ...PETITIONER
       VERSUS
State of Haryana and others
                                      ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. D.K.Jangra, with Mr. Raj Mohan Singh,
         Advocate, for the petitioner.

            Mr. R.S.Tacoria, Advocate, with
            with Mr. Surender Lamba, Advocate,
            for respondent No. 3.

JASBIR SINGH, J. (oral)


ORDER:

This order will dispose of four Civil Writ Petitions bearing No.

9336, 9522, 10098 and 10398 , all of the year 2008, as common question of

law and facts is involved in all these cases. For facility of dictating order,

facts are being taken from CWP No. 9336 of 2008.

Petitioner is an Advocate. It is his case that he is permanently

practicing at Charkhi Dadri. 143 Chambers, for the lawyers have been

constructed at above said place. Allotment of those chambers is in dispute.

Petitioner prays that list of the allottees (Annexure P-1) be

quashed. It is his allegation that the Chambers have been allotted without

formulating any rational criteria. The Advocates / individuals, who are not

eligible, have been allotted chambers, whereas rightful claim of the
CIVIL WRIT PETITION NO. 9336 OF 2008 -2-

petitioners was rejected without any jurisdiction.

It is not in dispute that the applicants are more than the number

of built up chambers.

Such like situation can be remedied by making allotment under

some rational criteria. During pendency of this writ petition, vide order in

Civil Writ Petition No. 6265 of 2008, report was sought from the District

and Sessions Judge, Bhiwani, regarding allotment of plots. His report dated

July 24, 2008, is on record. The District Judge had indicated several

deficiencies in preparing the list of allottees. Taking note of that fact, the

authorities were directed to formulate criteria to allot the chambers. Today,

in Court, a resolution, passed by the Bar Association, showing criteria to

allot chambers along with a list of members, who were allotted chambers,

has been put on record. The relevant portion of the resolution reads as

under:-

“1. Members who are enrolled in Bar Association, Charkhi

Dadri will be treated as a practicing Advocate. They will be

eligible for the allotment of Chambers as per the clause of

agreement.

2. Subject to the following exceptions

a) Advocates who are enrolled at Bar Association, Charkhi

Dadri but they had got allotted chambers at Bhiwani Bar

Association and any other place in India will not be eligible

for chambers at Charkhi Dadri as per the clause Nos. 11 and

15 of agreement deed dated 14.2.2006 with the State of

Haryana.

b) Advocates, who are already registered at Bhiwani or any
CIVIL WRIT PETITION NO. 9336 OF 2008 -3-

other place by subsequently they got registered in Bar

Association, Charkhi Dadri and deposited first and second

instalments will not be eligible for the chambers because it is

apparent that they are not appearing at Charkhi Dadri and they

got enrolled simply to take benefit for allotment of chambers.

2. It is further resolved unanimously that Advocates who are

registered at Bar Association Charkhi Dadri and applied for

the chambers and paid their first instalment will be

considered and not falling in the above exceptions will also

be eligible for allotment of chambers.

3. It was further resolved that if any chamber remains

unallotted and becomes vacant then the applications will be

considered accordingly.

4. It was further resolved after discussion the previous

resolution and views of the Members in the today’s meeting

and accordingly following Members of Bar Association,

Charkhi Dadri are found eligible for allotment of chambers

143 at Bar Association, Charkhi Dadri.”

This Court feels that parameters to allot chambers are justified.

If any Member ( an Advocate) has been allotted a Chamber, at a different

place, for practice, he can reasonably be excluded from getting Chamber at

Charkhi Dadri.

Some of the petitioners have stated that they do not own any

Chamber at any other place in the State of Haryana. If that is so, liberty is

granted to them to raise their claim before the Deputy Commissioner, who
CIVIL WRIT PETITION NO. 9336 OF 2008 -4-

will see that if their claim is justified, then they be also adjusted. This Court

is concerned with the harmony of the legal profession. Fight inter se the

Bar Members is not justified. It has been brought to the notice of this Court

that the Bar Association has already sent an application through the

Administrative Judge for allotment of land to construct additional

chambers.

In view of above, Registry is directed to put up that application

before the Building Committee of this Court on the next date of hearing so

that the State Government can be asked for allotment of more land for

construction of chambers. If application is not available, then the same be

invited from the Bar Association, Charkhi Dadri. The writ petitions stand

disposed of accordingly.





July 09, 2009.                                             ( Jasbir Singh )
DKC                                                             Judge