IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12686 of 2011
Date of Decision: August 12, 2011
Ram Sarup
...Petitioner
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
Present: Ms.Indu Bala, Advocate,
for Mr.N.D.Achint, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The Gram Panchayat of Village Khizuri had filed an
application for ejectment of respondent No.4. The order ejecting
respondent No.4 from the land comprised in Rect.No.39, Killa No.8,
area 4 kanals 1 marla was passed on 28.7.1992. In the year 1995,
the Gram Panchayat filed an application against respondent Nos.5
and 6 and their ejectment was also ordered.
The grievance of the petitioner is that after obtaining the
order, the Gram Panchayat did not take any action to execute the
order of ejectment and, thus, the petitioner is constrained to
approach this court.
Before making the present approach, the petitioner
apparently has not taken any action to seek execution of the order of
ejectment passed long time ago. There may also be an issue of
delayed execution.
Let the petitioner approach the Deputy Commissioner of
the District concerned with a representation seeking execution of the
order of ejectment, who shall look into the same and take appropriate
action in accordance with law.
The writ petition is accordingly dismissed.
August 12, 2011 ( RANJIT SINGH ) ramesh JUDGE