High Court Punjab-Haryana High Court

Vikramjit Singh vs Union Territory on 16 November, 2009

Punjab-Haryana High Court
Vikramjit Singh vs Union Territory on 16 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                    Civil Writ Petition No.17263 of 2009
                   Date of decision: 16th November, 2009

Vikramjit Singh
                                                                 ... Petitioner
                                   Versus
Union Territory, Chandigarh and others
                                                              ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:     Mr. Ashok Aggarwal, Sr. Advocate with
             Mr. Rohit Kapoor, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Issue notice of motion.

On the asking of Court, Mr.Anupam Gupta, Senior Standing

Counsel for Union Territory, Chandigarh accepts notice on behalf of the

respondents. Copy of the petition has been handed over to him.

In the present case, one of the grievance of the petitioner is

that he has been served with enforcement notice (Annexure P-1) and has

been called upon to remove the advertisement/sky signs within ten days.

In the present case, inter alia, it has been urged that instead of

giving enforcement notice, at the first instance, petitioner should have been

served show cause notice, so that he was able to justify to the authorities

that advertisement displayed by the petitioner is in consonance with the

Chandigarh Administration Control Order, 1954.

Mr. Anupam Gupta states that Chandigarh Administration

always adhere to the principles of natural justice and grant an opportunity to

any erring person to put forth his objections.

Civil Writ Petition No. 17263 of 2009 2

In the present case, impugned orders have been passed by

Assistant Commissioner, Municipal Corporation, exercising the powers of

Chief Administrator, Union Territory, Chandigarh. Therefore, at this

moment, service upon Municipal Corporation, Chandigarh may not be

necessary. Enforcement notice (Annexure P-1) shall be converted as show

cause notice and within one week, petitioner shall file his objections and

show cause as to why the advertisement/sky signs displayed by him cannot

be removed. Once the petitioner does the needful, within next seven days

final order shall be passed by the authorities. Till the final decision is taken

by the authorities, status quo, as it exists today, shall be maintained.

With these observations, present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE

November 16, 2009
rps