High Court Punjab-Haryana High Court

Prem Chand vs Municipal Committee on 22 December, 2008

Punjab-Haryana High Court
Prem Chand vs Municipal Committee on 22 December, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.



                                          Criminal Misc.25704-M of 2003

                            DATE OF DECISION : DECEMBER 22, 2008




PREM CHAND                                           ....... PETITIONER(S)

                                VERSUS

MUNICIPAL COMMITTEE, SOHNA                           .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: None for the petitioner(s).
         Mr. Sachin Mittal, Advocate, for respondent.


AJAI LAMBA, J. (Oral)

It transpires that Municipal Committee, Sohna, filed an

application under Section 133, Code of Criminal Procedure, against

petitioner-Prem Chand, as the petitioner had encroached upon 237 square

yards of common passage.

The matter was taken up by the Sub Divisional Magistrate,

Gurgaon. A conditional order was passed. Subsequently, when the

petitioner did not file reply, his defence was struck off and the order was

made absolute.

A revision petition was carried by the petitioner. In para-7, it

finds mention that reply dated 23.4.2002, indeed, had been filed on behalf

of the petitioner and had been marked by the Sub Divisional Magistrate,
Criminal Misc.25704-M of 2003 2

Gurgaon, on the same day. On a hyper technical ground that the reply had

been filed after passing of order dated 23.4.2002, whereby the defence of

the petitioner had been struck off, it was not taken into account.

I am of the considered opinion that the parties are required to

be heard and the reply of the petitioner could not have been ignored on a

technicality.

Accordingly, the petition is allowed. Orders (Annexures P-4

and P-6) are hereby set-aside. The Sub Divisional Magistrate, Gurgaon,

shall consider the reply dated 23.4.2002 filed on behalf of the petitioner,

hear both the parties and, thereafter, pass the final order.

The parties are directed to appear before the Sub Divisional

Magistrate, Gurgaon, on 12.1.2009.

In view of the delay already caused and considering that

obstruction of a common passage is involved, the Sub Divisional

Magistrate, Gurgaon, would deal with the matter and dispose it of within

two months i.e. by 12.3.2009.

December 22, 2008                                           ( AJAI LAMBA )
Kang                                                                JUDGE