High Court Punjab-Haryana High Court

Roop Chand And Others vs The State Of Haryana And Others on 25 August, 2009

Punjab-Haryana High Court
Roop Chand And Others vs The State Of Haryana And Others on 25 August, 2009
Civil Writ Petition No.6347 of 2003 (O&M)                           -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                        Civil Writ Petition No.6347 of 2003 (O&M)
                                      Date of decision:25.08.2009.



Roop Chand and others                                      ...Petitioners


                                Versus


The State of Haryana and others                         ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

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

            Mr. Hawa Singh Hooda, Advocate, General, Haryana, with
            Mr. Sanjeev Kaushik, Addl. Advocate General, Haryana,
            for respondent Nos.1, 3 and 4.

            Mr. Namit Kumar, Advocate, and
            Mr. Ashish Chopra, Advocate, for respondent No.2.
                                *****

JASBIR SINGH, J. (ORAL).

C.M. No.14152 of 2009

Application is allowed. Annexure A-1 is taken on record.

C.M. No.14153 of 2009 in/and
CWP No.6347 of 2003

This application has been filed with a prayer to dispose of

this writ petition, in terms of the judgment and decree dated 24.12.2008

(A-1), vide which the petitioners were declared owners, in possession of

the property, which is in dispute in this writ petition, and ejectment

orders dated 14.05.2001 (P-12) and 19.04.2002 (P-14) passed by

Collector and Commissioner respectively were also set aside.
Civil Writ Petition No.6347 of 2003 (O&M) -2-

It is not in dispute that the above said orders are also under

challenge in this writ petition.

At the time of hearing of this application, counsel for all the

parties agreed that let the writ petition be taken up on Board and

disposed of in terms of the judgment and decree dated 24.12.2008

(A-1), as mentioned above.

Shri Namit Kumar, on getting instructions from Shri

S.K.Goel, Zonal Marketing Enforcement Officer, Haryana State

Agricultural Marketing Board, Panchkula, states that the respondent

No.2 – Market Committee, Palwal has decided not to lay challenge to

the judgment and decree of the Civil Court, mentioned above.

In view of consensus arrived at between the parties, CWP

No.6347 of 2003 is taken up on Board and is ordered to be disposed of

in terms of the judgment and decree dated 24.12.2008 (A-1).





August 25, 2009.                                    ( JASBIR SINGH )
vinod                                                       JUDGE