IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 5745 of 2009
DATE OF DECISION : APRIL 17, 2009
SUBHASH CHANDER
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Gaurave Bhayyia, Advocate, for the petitioner(s).
AJAI LAMBA, J. (Oral)
Learned counsel for the petitioner contends that a perusal of
report dated 2.3.2009 (Annexure P-5) clearly indicates that the private
respondents have misappropriated public property; the bricks and material,
and have committed a criminal act. Despite the report having been filed by
the Block Development and Panchayat Officer, no action is being taken.
This petition is disposed of with a direction to the Director,
Panchayat and Rural Development Department, Punjab, to take into
account the report (Annexure P-5) and ensure that appropriate action, as
required by law, is taken within two months of receipt of a copy of this
Civil Writ Petition No. 5745 of 2009 2
order.
This order would not be interpreted to mean that action be
taken against the private respondents. The authorities are required to
consider the report and evaluate as to whether the statutory provisions
require taking of any action against the offending persons or not.
April 17, 2009 ( AJAI LAMBA ) Kang JUDGE