High Court Punjab-Haryana High Court

Rajinder Pal And Another vs State Of Haryana And Another on 29 January, 2009

Punjab-Haryana High Court
Rajinder Pal And Another vs State Of Haryana And Another on 29 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.


                                              C.W.P. No.19086 of 2008
                                             Date of decision: 29.1.2009

Rajinder Pal and another.
                                                           -----Petitioners
                                   Vs.
State of Haryana and another.
                                                        -----Respondents

CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
        HON'BLE MR JUSTICE JITENDRA CHAUHAN

Present:-     Mr. Mukul Aggarwal, Advocate
              for the petitioners.

              Mr. Ashish Kapoor, Addl.A.G., Haryana.
                   -----

ORDER:

1. This petition seeks quashing of proceedings for

acquisition initiated vide notification dated 23.2.1989 under Section

4 of the Land Acquisition Act, 1894 (for short, “the Act”).

Notification under Section 6 of the Act was issued on 22.2.1990.

Thereafter, award was made in the year 1992. This petition has

been filed on 6.11.2008 on the ground that CWP No.5070 of 2007

was filed by sister concern of the petitioner being M/s

Mahalakshmi Spinners Limited and another v. State of Haryana

and another, which was allowed on 4.5.2007 vide Annexure P-8,

on the ground that the District Town Planner had recommended for
C.W.P. No.19086 of 2008

2

release and there was no reason not to accept the said

recommendation.

2. In the reply, objection has been raised that the petition

was barred by laches. The award having been made in the year

1992, petition filed in the year 2008 could not be entertained in view

of decisions relied upon in the reply. It is also submitted that land

having vested in the State long back, the matter of validity of

acquisition could not be gone into at this stage.

3. We have heard learned counsel for the parties.

4. Learned counsel for the State relies upon judgment of

this Court dated 2.12.2008 in CWP No.687 of 2008 Smt. Asha

Malik and another v. State of Haryana and others and dated

17.12.2008 in CWP No.17613 of 2007 Shiv Shakti Spinning Mills

and another v. State of Haryana and others related to the same

acquisition. In the said judgments, after considering the very same

point i.e. parity with the order of this Court dated 4.5.2007 in M/s

Mahalakshmi Spinners Limited (supra), it was held that after the

announcement of the award, land having vested in the State, the

question of release could not arise.

5. The present petition is, thus, fully covered against the

petitioners by order of this Court in Smt. Asha Malik and Shiv

Shakti Spinning Mills (supra), relied upon on behalf of the State.

6. Accordingly, this petition is dismissed.


                                         ( ADARSH KUMAR GOEL )
                                                  JUDGE
 C.W.P. No.19086 of 2008

                                                 3



January 29, 2009          ( JITENDRA CHAUHAN )
ashwani                            JUDGE