High Court Punjab-Haryana High Court

Sadhu Ram vs The Joint Development … on 11 August, 2009

Punjab-Haryana High Court
Sadhu Ram vs The Joint Development … on 11 August, 2009
Letters Patent Appeal No.704 of 2009                         -1-
                      ***

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                        Letters Patent Appeal No.704 of 2009
                        Date of decision: 11.08.2009

                                    ***

Sadhu Ram                                              ...Appellant

                                 Versus


The Joint Development Commissioner (IRD) and others

                                                      ...Respondents

CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
       HON'BLE MR. JUSTICE S.D.ANAND.

Present:    Mr. Vipul Aggarwal, Advocate for the appellant


                                          *****

S.D.ANAND, J.

The Gram Panchayat of village Lalpur applied for ejectment of

the appellant before this Court on the plea that the area under his

occupation was reserved for a pond and that the appellant was in illegal

possession thereof. The plea filed by the Panchayat came to be allowed. In

recording that view the competent authority drew sustenance from the spot

inspection note conducted by the District Development and Panchayat

Officer-cum-Collector, Panchayat himself on 12.8.2005 and ordered

ejectment of the appellant.

The appellant filed an appeal before the Appellate Authority

which also declined the challenge and affirmed the ejectment order. In

holding that view, the Appellate Authority was persuaded by the evidence
Letters Patent Appeal No.704 of 2009 -2-
***

adduced by the parties in support of their respective contentions and also the

spot inspection note.

The appellant, thereafter, further agitated the grievance by

filing Civil Writ Petition No.4302 of 2007 which was dismissed by the

learned Single Judge of this Court vide order dated 15.4.2009. The present

Letters patent Appeal is directed against that order.

We have heard the learned counsel appearing on behalf of the

appellant. We have also been through the record. We conclude that the

appellant deserves to be non suited.

We would, at the very outset, like to quote hereunder the fact-

based observations made by the District Development and Panchayat

Officer-cum-Collector, Panchayat in the course of the order

dated18.8.2005:-

“On 11.8.2005, the ld. counsel for both the parties come

present in the Court and their arguments were heard. This

counsel for appellant requested to inspect the spot and the

respondent had given his consent to it. Time was given for

inspection of spot. On 12.8.2005 the inspection of the place in

dispute was made on the spot and was inspected in the presence

of the parties. The respondent told the land in his possession to

be 25 feet from North to South and 70 foot from East to West.

As per the places told by the respondent, the length marked

place from North to South was found to be 36 feet and East to

West was found to be 66 feet 6 inch. Plan was prepared at the

spot. As per the spot the Kotha of respondent is constructed at

the place in dispute and length of Kotha is 13-1/4 and breadth
Letters Patent Appeal No.704 of 2009 -3-
***

was found to be 13 feet. Girders were lying at the Kotha heap

of Cheff and fodder cutting machine is installed at the spot.

Both the parties have given their consent about the

measurement and they have but their signatures below it. Both

the parties have also put their signatures on the site plan

prepared the spot. From the spot inspection it has been

found that the site in dispute is in the shape of a pond and

the respondent has raised illegal construction on it after

filling the earth. After perusing the record of the case,

statement of parties and inspecting the spot it is clear that

the respondent is in illegal possession of the land in

dispute.”

Learned counsel for the appellant has not been able to find any

factual error in the above finding recorded by the competent authority. In

that view of things, the only inference deducible in the circumstances of the

case is that the appellant is in illegal possession of the land under reference

and his ejectment therefrom had been competently ordered by the District

Development and Panchayat Officer-cum-Collector, Panchayat.

The petition shall stand dismissed in limine.




                                                       (S.D.ANAND)
                                                          JUDGE



August 11, 2009                                        ( J.S.KHEHAR)
Pka                                                        JUDGE