High Court Punjab-Haryana High Court

Swaran Singh vs State Of Punjab & Others on 8 August, 2008

Punjab-Haryana High Court
Swaran Singh vs State Of Punjab & Others on 8 August, 2008
  IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                      Criminal Miscellaneous No. M-19946 of 2008
                                    Date of Decision: August 08, 2008


Swaran Singh
                                                   .....PETITIONER(S)

                                VERSUS



State of Punjab & Others
                                                 .....RESPONDENT(S)
                            .     .      .


CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -     Mr.    Kanwaljit    Singh,    Senior

Advocate, with Mr. Harmanjit Singh,
Advocate, for the petitioner.

. . .

AJAI LAMBA, J (Oral)

The contention of learned counsel for the

petitioner is that the petitioner was not arrayed as a

party and yet possession of his land is sought to be

taken. As per the contention of learned counsel, the

petitioner is one of the co-sharers and was in physical

possession of the land.

This petition is disposed of giving

liberty to the petitioner to file an application before

the Sub Divisional Magistrate, Patiala, and plead his

case.

Application of the petitioner would be

decided within eight weeks after filing of the same,
Crl. Misc. No. M-19946 of 2008 [2]

however, after hearing all the concerned parties.

In case, the facts and circumstances

placed before the Sub Divisional Magistrate, Patiala,

call for re-assessment of the situation, appropriate

steps would be taken.



                                                     (AJAI LAMBA)
August 08, 2008                                          JUDGE

avin