In the High Court for the States of Punjab and Haryana at Chandigarh
...
C.W.P.No.19318 of 2011
Date of decision: 14.10.2011
Rohit Thakuran ..petitioner
Versus
State of Haryana and others ..Respondents
Coram: Hon’ble the Acting Chief Justice
Hon’ble Mr. Justice Rajiv Narain Raina
Present: Mr. Pavan Malik, Advocate
for Mr. C.M.Munjal, Advocate
for the petitioner.
…
1. To be referred to the reporters or not ?
2. Whether the judgment should be reported in the
digest ?
M.M.Kumar,ACJ.
1. In the instant petition, challenge is to the award dated 29.12.2005
announced under Section 11A of the Land Acquisition Act,1894. There is hardly
any explanation with regard to 5-1/2 years delay in approaching the Court. The
only argument raised is that the possession of the houses continues to be with
the petitioner and therefore, delay would not come in the way of the petitioner.
2. We do not find any justification in the aforesaid argument. The
award has been announced as early as 2005. The petitioner could not have slept
over his right for long 5-1/2 years. The land free from all encumbrances would
vest in the State as per Section 16 of the Act.
Dismissed .
(M.M.KUMAR)
ACTING CHIEF JUSTICE
October 14,2011 (RAJIV NARAIN RAINA)
nk JUDGE