High Court Punjab-Haryana High Court

Smt.Chanchal Kaur And Another vs State Of Haryana And Another on 16 September, 2008

Punjab-Haryana High Court
Smt.Chanchal Kaur And Another vs State Of Haryana And Another on 16 September, 2008
C.W.P. No.6232 of 2007                                            1


 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                       Date of Decision : 16.09.2008


Smt.Chanchal Kaur and another                             .....Petitioners
            versus
State of Haryana and another                              .....Respondents


CORAM : HON'BLE MR.JUSTICE UMA NATH SINGH.
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY.

Present : Mr.Rajesh Arora, Advocate, for the petitioners.
          Mr.Ashish Kapoor, Additional AG, Haryana.
                      -.-

UMA NATH SINGH, J.

A Coordinate Bench of this Court passed the following order

on 3.7.2008:

“The only dispute is with regard to interest component as
to from which date it has to be charged. Mr.Malik says
that it is to be charged from 1982. On the other hand,
counsel for the petitioners contended that it is from the
date when the order was passed i.e. 7.10.1999.

In our order dated 19.3.2008, we had made it clear
that interest @ 10% be charged from the petitioners from
the date they have been using the land in dispute.

Mr.Malik says that he will seek instructions from
which date the petitioners have been using the land in
dispute.”

However, till date, there is no compliance of this order and this matter is

pending only for resolution of a small issue as regards cut off date for

payment of interest @ 10%.

Learned counsel for petitioners submitted that admittedly, offer

in respect of vacant land lying between two houses as being sandwiched
C.W.P. No.6232 of 2007 2

was given to him in the year 1985 in terms of State policy that came in force

in the year 1984. Petitioners raised constructions over the land after

sanction of building plan on 7.10.1989, and thereafter, they have been using

that land continuously. Further, petitioners also deposited a sum of

Rs.4,61,115/- towards compliance of the demand raised by Authority.

On the other hand, learned State counsel submitted that as per

decree in a suit between two brothers, this has come on record that

petitioners started using the land even before 1984, probably from 1982.

In the writ petition, we are not supposed to go into a disputed

question of facts. However, in terms of statement given by Additional

Advocate General, Haryana, that a decision would be taken on the basis of

record, this writ petition is disposed of, giving such direction to Authority

concerned.

This writ petition is, thus, disposed of, without expressing any

opinion on the merits of the case, with a direction to Authority concerned to

find out the date of using of commencement of use of land by the

petitioners, on the basis of record and give necessary details for recording

the cut off date.

With the aforesaid directions, this writ petition is disposed of.



                                                      (UMA NATH SINGH)
                                                          JUDGE



16-09-2008                                          (DAYA CHAUDHARY)
   *mohinder                                             JUDGE