High Court Punjab-Haryana High Court

Raghav Bindal vs Sh. Satyender Duhan on 10 December, 2009

Punjab-Haryana High Court
Raghav Bindal vs Sh. Satyender Duhan on 10 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.2178 of 2009(O&M)
                                        Date of decision: 10.12.2009

Raghav Bindal                                 ......Petitioner(s)

                                 Versus

Sh. Satyender Duhan                           ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: None.

Rakesh Kumar Garg, J.(Oral)

CM No.28988-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.2178 of 2009

As per the averments made in this case, vide order dated

10.3.2005 passed in CWP No.3733 of 2005, dispossession of the

petitioner was stayed from the land in dispute. However, the respondent

took symbolic possession vide Rapat Roznamcha No.649 dated 14.3.2006.

In these circumstances, the petitioner filed COCP No.1318 of 2006 wherein

according to the petitioner, the mistake was admitted by the respondent.

However, it was explained that since the Department of Industries and

HSIIDC were not impleaded as party, order of this Court was not to their

knowledge. According to the petitioner, further vide Rapat Roznamcha 207

dated 16.11.2006, the entry of symbolic possession was declared null and

void and an entry to this effect, in the revenue record was also effected and

the aforesaid COCP was rendered infructuous vide order dated

19.12.2006.

The petitioner also filed CWP No.12894 of 2006 challenging

the award passed by the respondents and both the writ petitions i.e. CWP

No.3733 of 2005 and CWP No.12894 of 2006 are pending adjudication

before this Court. Thus, according to the petitioner, the possession
COCP No.2178 of 2009(O&M) -2-

was still with him which could not be delivered to HSIIDC and as such,

there was no scope for the respondent to take over the possession.

The grievance of the petitioner in this petition is that on

10.11.2009, some persons who have stated themselves to be from the

office of HSIIDC have taken forcible possession of the property of the

petitioner by locking the premises and hence, the present petition. To

substantiate this argument, learned counsel for the petitioner has referred

to a photograph Annexure P-4 in this regard.

The averments with regard to the taking over of the

possession by the officials of the HSIIDC on 10.11.2009 as alleged by the

petitioner are vague. Nothing can be made out from Annexure P-4 that the

aforesaid lock has been put on the property by the officials of the HSIIDC.

In view of the aforesaid fact, this Court is not inclined to take

cognizance of this petition.

Dismissed.

However, the petitioner shall be at liberty to seek any other

appropriate remedy in accordance with law for redressal of his grievances,

if any.

December 10, 2009                          (RAKESH KUMAR GARG)
ps                                                 JUDGE