High Court Punjab-Haryana High Court

Sukhwinder Singh & Anr vs State Of Punjab & Ors on 25 February, 2009

Punjab-Haryana High Court
Sukhwinder Singh & Anr vs State Of Punjab & Ors on 25 February, 2009
CWP No.1061 of 2006

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        CM No.18841-42 of 2008 &
                                        CWP No.1061 of 2006
                                        Date of Decision:25.02.2009
Sukhwinder Singh & anr.

                                                   ....petitioners

                    Versus

State of Punjab & Ors.

                                                   .....respondents

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:       Mr.R.K.Arya,Advocate
               for the petitioners

               Mr.P.S.Baath,Advocate for
               Mr.K.S.Grewal,Advocate
               for respondent Nos.5 to 7.

                    ****

RAKESH KUMAR GARG J.

CM No.18841-42 of 2008

There is a dispute between the parties i.e.the petitioners

and respondent Nos.5 to 7 with regard to the allotment of land measuring

16 kanal 5 marlas situated in village Chakohi, Tehsil Khanna, District

Ludhiana.

During the pendency of this writ petition Civil Miscellaneous

application No.18842 of 2008 has been filed by the petitioners placing on

record the written compromise dated 13.08.2008 effected between the

parties attached as Annexure A-1 with the aforesaid application. According

to this compromiose, the petitioner is entitled to 7 kanals of land, whereas

the remaining land measuring 9 kanal 5 marlas will go to respondent Nos.5

to 7. Both the parties have however agreed that they will sell this land in

dispute, jointly and both the parties will receive the sale amount pro rata on

the basis of their share in the land as stated above and futher this writ
CWP No.1061 of 2006

petition is to be dismissed as withdrawn. It has been further stated that the

parties will be bound by the aforesaid compromise.

The Civil Miscellaneous application is allowed and the

compromise dated 13.08.2008 is taken on record.

CWP No.1061 of 2006

As per the compromise Annexure A-1, the dispute between the

parties has been settled. Statement of Randhir Singh s/o Nirbhai Singh,

General Power of Attorney of the petitioner who has been duly identified by

his counsel representing him, has been recorded in which he has accepted

the compromise dated 13.08.2008 Annexure A-1 and has stated that he

has no objection if the writ petition is dismissed. He has further stated that

the parties will be bound by the compromise. Statements of respondents

Gurbachan Singh,Gurnam Singh, Jaswinder Kaur and Sant Singh have

also been recorded who were duly identified by their counsel representing

them. In their statements they have accepted the fact that the dispute has

been settled vide compromise dated 13.08.2008 Annexure A-1 and they

have made the statements with their own free will and consent and they will

be bound by the compromise.

In view of the compromise Annexure A-1 and the statements

made by the parties this writ petition is dismissed as withdrawn in terms of

the compromise Annexure A-1. The parties will be bound by the

compromise Annexure A-1 and the statements made in the Court today.

Writ petition is ordered to be dismissed as withdrawn in terms of

compromise Annexure A-1 and the statement of parties.

(RAKESH KUMAR GARG)
JUDGE
25.02.2009
neenu