IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
COCP No.1727/2006
in
LPA No. 972 of 2002
Date of Decision: July 15,2008.
The Mullanpur Garibdass Coop. Choe Reclamation
............. Petitioner
Versus
Nachhattar Singh and Others
..............Respondents
CORAM: HON'BLE MR. JUSTICE VIJENDER JAIN,
CHIEF JUSTICE
HON'BLE MR.JUSTICE JASWANT SINGH
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest? .
*****
Present: None for the parties.
Vijender Jain,Chief Justice
This petition has been filed under the Contempt of Courts Act
by Mullanpur Garibdass Coop. Choe Reclamation Society praying for
initiation of action against the official and private respondents for violation
of the interim order dated 21.3.2006 passed by this Court in LPA No.972 of
2002.
The matter has been placed before us because of the order dated
12.3.2007 passed by the learned Single Judge ordering the present contempt
petition to be taken up along with LPA No.972 of 2002.
For ready reference, the operative part of the aforesaid order
dated 21.3.2006 is reproduced as under:
COCP No.1727/2006 in #2#
LPA No. 972 of 2002
“In the meanwhile, till further orders, we direct that the
respondents shall not alienate or change the nature of the
property in dispute.”
The present petition has been filed by the petitioners, who were
respondents in LPA No.972 of 2002 and a perusal of order dated 21.3.2006
discloses that the direction was for the petitioner-Society not to alienate or
change the nature of the property in dispute whereas in the present contempt
petition, effort has been made to show that certain government officials and
other residents of the village are lifting sand from the land in dispute and,
therefore violating the interim order dated 21.3.2006 passed by this Court in
LPA No.972 of 2002.
In view of the decision in the main LPA No.972 of 2002, no
further orders are required and, therefore, contempt petition stands disposed
of.
(VIJENDER JAIN)
CHIEF JUSTICE
July 15,2008 (JASWANT SINGH)
joshi JUDGE