COCP No.1083 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.1083 of 2009
Date of Decision:-5.8.2009
Ram Nath and others
...Petitioners
Versus
D.C.Dhesi and anr. ...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Vivek Goyal, Advocate for the petitioners.
Mr.M.L.Saggar, Senior Advocate with
Mr.Ashok Jindal, Additional Advocate General, Haryana
with respondent Nos.1 and 2.
Rakesh Kumar Garg, J. (Oral):
The grievance of the petitioners in this case is that inspite
of the fact that the acquisition proceedings qua the land of the
petitioners were quashed vide judgment dated 29.7.2008 passed by
this Court in CWP No.12146 of 2008 and it was held that the
petitioners were liable to refund the amount of compensation
received by them alongwith interest, the respondents have refused to
accept the same on the ground that they have already challenged the
aforesaid judgment by filing an SLP.
In response to the show cause notice issued by this Court
separate replies have been filed on behalf of respondent Nos.1 and 2
by way of short affidavit wherein it has been submitted that the
petitioners were required to deposit the amount of compensation as
received by them alongwith interest at the rate as mentioned in the
COCP No.1083 of 2009 2
aforesaid judgment. The respondents have never refused to accept
the same and in fact the petitioners have not approached the office
of respondent No.1 to deposit the amount.
Shri Ashok Jindal, learned Assistant Advocate General,
Haryana on instructions from D.S.Dhesi-respondent No.1, who is
present in Court, states that in case the petitioners approach the
office of respondent No.2 alongwith the requisite amount as per the
order passed by this Court in CWP No.12146 of 2008, the same will
be accepted by the respondents, subject to the decision of the SLP
filed by them against the judgment of this Court passed in the
aforesaid CWP.
Learned counsel for the petitioners states that the present
petition be dismissed as not pressed with liberty to the petitioners to
approach the respondents to pay/deposit the amount as per the
judgment of this Court.
With the aforesaid liberty, this petition is dismissed as not
pressed.
It is needless to say that on receipt of the aforesaid
amount, the respondents shall pass an appropriate order to
release/restore the land to the petitioners.
5.8.2009 (Rakesh Kumar Garg) AS Judge