High Court Punjab-Haryana High Court

Ram Jawari vs State Of Haryana And Others on 24 August, 2009

Punjab-Haryana High Court
Ram Jawari vs State Of Haryana And Others on 24 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH


                    CWP No. 12937 of 2009

                                      Date of decision : August 24, 2009


Ram Jawari
                                                   ..... Petitioner

                    Versus

State of Haryana and Others

                                                   ..... Respondents


Present :     Mr. Parminder Singh, Advocate for the petitioner.

                                ***

S.S. SARON, J.

The petitioner is a resident of village Kohand, Tehsil Gharaunda,

District Karnal. He filed a petition (Annexure P1) under Sections 4, 5, 7 and 12

of the Haryana Public Premises and Land (Eviction and Rent Recovery) Act,

1972 (“Act” – for short) seeking eviction of Ishwar (respondent No.5) from the

pathway comprised in rectangle No.48, killa No.1/2 (0 – 3).

The said petition was allowed ex parte by the Collector, Karnal

vide order dated 28.8.2008 (Annexure P2). Ishwar (respondent No.5) was

ordered to be evicted from the land comprised in rectangle No.48 killa No.1/2

(0-3) situated at village Kohand. On the passing of the order, the petitioner

filed an execution application (Annexure P3) which, it is stated, is being

adjourned from time to time. A reference has been made to the interim orders

passed on 23.12.2008, 14.1.2009, 13.2.2009, 25.2.2009, 15.6.2009 and

23.7.2009. It is submitted that even though warrants of possession have been

issued, however, the same are not being executed. Therefore, it is submitted that

a great prejudice is being caused to the inhabitants of the village, inasmuch as
CWP No. 12937 of 2009 [2]

the Collector, Karnal (respondent No.2) is not executing his own order dated

28.8.2008 (Annexure P2).

After giving my thoughtful consideration to the matter, it may be

noticed that the grievance of the petitioner is that even though warrants of

possession have been issued by the Collector, Karnal (respondent No.2) for

evicting Ishwar (respondent No.5) from the pathway comprised in rectangle

No.48, killa No.1/2 (0 – 3) marlas, no concrete steps are being taken. Even a

perusal of the aforementioned orders shows that it is merely recorded that

warrant of execution has not been received back.

In the facts and circumstances, it would be just and expedient that

the petitioner files an application before the Collector, Karnal itself for taking

effective measures to execute the warrants of possession which are based on his

own order dated 28.8.2008 (Annexure P2).

Accordingly, the writ petition is disposed of with liberty to the

petitioner to approach the Collector, Karnal seeking effective implementation of

the order dated 28.8.2008 (Annexure P2) and in case such an application is filed,

it is hoped that the learned Collector, Karnal shall look into the same and pass

necessary order preferably within three months from receipt of the copy of the

order.

(S.S. SARON)
JUDGE
August 24, 2009
amit