High Court Punjab-Haryana High Court

Parties Name vs Union Territory Of Chandigarh And … on 6 August, 2009

Punjab-Haryana High Court
Parties Name vs Union Territory Of Chandigarh And … on 6 August, 2009
CIVIL WRIT PETITION NO. 18788 OF 2007                                -1-


IN THE HIGH          COURT       OF   PUNJAB     AND     HARYANA           AT
CHANDIGARH.




            DATE OF DECISION: August 06, 2009.


                  Parties Name
Deepak Bhasin
                                      ..PETITIONER
            VERSUS
Union Territory of Chandigarh and others

                                      ...RESPONDENTS
CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH



PRESENT: Mr. J.P.Sharma,
         Advocate, for the petitioner.

Mr. R.K.Sharma, Advocate, for Mr. R.N.Raina,
Advocate, for the respondents No. 1 to 3.

Mr. B.S.Jaswal, Advocate, for respondents No. 4 and 5.

JASBIR SINGH, J. (oral)

Order.

Vide order dated June 28, 2007 (P-4) building plan, submitted

by the petitioner, was rejected on the ground that the other co-sharers, in

property bearing house No. 227, Sector 21-A, Chandigarh, have not signed

the same.

Admittedly, property in question was the ownership of father

of the petitioner and respondents No. 4 and 5. After his death, vide order

dated November 25, 2006 (P-2), property was transferred in name of the

petitioner and respondents No. 4 & 5, as mentioned in the Will. Petitioner
CIVIL WRIT PETITION NO. 18788 OF 2007 -2-

along with Sushma Bhasin, respondent No. 5 was given 50% share and

remaining 50% had gone to Deepak Bhasin. In the transfer letter, it is

specifically mentioned that the transferees shall comply with the stipulations

of the Will (P-1), wherein regarding bequeathing the property in dispute, it

was stated as under:

“The entire ground floor including annexe portion will be given

jointly to my elder son Sh. Ravindra Bhasin and his wife Smt.

Sushma Bhasin while the first and second floor of the house

will go to my grand son Deepak Bhasin son of Sh. Devendra

Bhasin, my younger son.”

As per the Will, the petitioner is entitled to use and occupy Ist

and 2nd floor of the house in question. It is an admitted fact that he had

submitted building plan to make some changes in the Ist and 2nd floors only.

Once it has come on record, that the petitioner is owner of the Ist and 2nd

Floor of the house, it is not justified for the respondent – authorities to insist

upon joint application along with respondents No. 4 and 5, to sanction the

revised Building plan. Faced with the situation, Shri Sharma states that the

building plan, submitted by the petitioner, regarding Ist and 2nd Floors of the

house in question shall be sanctioned as per rules. Needful be done within a

period of four weeks.

In view of above, this writ petition stands disposed of.

August 06, 2009                                              ( Jasbir Singh )
DKC                                                               Judge