High Court Punjab-Haryana High Court

Smt.Kuldip Kaur vs General Public on 7 July, 2008

Punjab-Haryana High Court
Smt.Kuldip Kaur vs General Public on 7 July, 2008
C.R. No.3535 of 2008                                                   1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                                          C.R. No.3535 of 2008
                                          Date of Decision: 7.7.2008

Smt.Kuldip Kaur                                      .....Petitioner

                                Vs.

General Public                                       ....Respondent
                                ....
CORAM :      HON'BLE MR.JUSTICE RAJIVE BHALLA

                                ****

Present :    Mr. Sanjive Peter, Advocate for the petitioner.

                                ....

RAJIVE BHALLA, J (Oral)


The petitioner impugns an order dated 25.4.2008 passed by the

Guardian Judge, Jalandhar, dismissing an application, filed for extension of

time to sell the property of the minor.

The petitioner Kuldip Kaur, filed an application for permission

to sell the property of the minor. The Guardian Judge at Jalandhar, vide

order dated 19.11.2004 granted permission to sell the minor’s property,

subject to the following conditions :-

i) the property shall be sold within a period of six months

from today;

ii) that the money realized from the sale shall be utilized for

the upbringing and education and other expenses of the minor.

The petitioner, thereafter made an attempt to sell the property

but was unable to sell the property for want of an appropriate buyer. The

petitioner, therefore, approached the Guardian Judge at Jalandhar, for
C.R. No.3535 of 2008 2

extension of time to sell the property, in accordance with the order dated

19.11.2004. The Guardian Judge at Jalandhar, vide order dated 25.4.2008

dismissed the application, by holding that as there is no material on record

to prove that the applicant made any effort to sell the property during the

period in question and no auction of the property was ever announced, the

petitioner is required to prove the delay of each and every day before grant

of any permission. It was also held that as the property has not been sold

for four years and the minor is about to attain majority, there was no reason

to grant extension of time.

I have heard learned counsel for the petitioner and perused and

impugned order and fail to comprehend the reasons assigned, for rejecting

the application. Mere delay in sale of the property would not disentitle the

petitioner to pray for extension of time. A finding recorded by the Court

below that no auction of the property was ever announced is

incomprehensible. The petitioner was granted permission to sell by private

sale and not by a public auction. Even otherwise, as there is no opposition

to the prayer for grant of extension of time or to the sale of the minor’s

property, the trial Court should have accepted the petitioner’s prayer for

extension of time.

Consequently, the revision petition is allowed. The order dated

25.4.2008 is set aside and the petitioner is granted three months’ time to sell

the property, in accordance with the order passed by the Guardian Judge on

19.11.2004.

The revision petition stands disposed of accordingly.

7.7.2008                                           (RAJIVE BHALLA)
GS                                                      JUDGE
 C.R. No.3535 of 2008   3