Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Delhi High Court

Block 65 And 5 C Resident Welfare ... vs Govt. Of Nct Of Delhi And Ors. on 18 February, 2020

Author: C.Hari Shankar

Bench: Chief Justice, C.Hari Shankar

$~33
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                            Date of Decision: 18.02.2020
+      W.P.(C) 1856/2020
       BLOCK 65 AND 5 C RESIDENT WELFARE
       ASSOCIATION (REGD.)                     ..... Petitioner
                     Through: Mr. Arvind Sharma & Mr. Ratnesh
                     Sharma, Advs.
                          versus
       GOVT. OF NCT OF DELHI AND ORS.              ..... Respondents
                     Through: Mr. Gautam Narayan, ASC (GNCTD)
                     with Ms.Shivani Vij & Ms. Dacchita Shahi, Advs.
                     for Delhi Police.
                     Ms. Jyoti Taneja, Standing Counsel for R-2
                     Ms. Shobhana Takiar, Adv. for R-3/DDA
       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE C.HARI SHANKAR
                                    JUDGMENT

D.N. PATEL, CHIEF JUSTICE (ORAL) CM APPL.6513/2020 (Exemption) Allowed, subject to all just exceptions. Application stands disposed of.

W.P.(C) 1856/2020

1. This so-called Public Interest Litigation has been preferred with the following prayers:

W.P.(C) 1856/2020 Page 1 of 3
"(a) Issue appropriate writ, order or direction thereby directing the respondents to show how the parking has been permitted in Ajmal Khan Park contrary to the Master Plan of Delhi and thereby directing respondents to produce all its records as to how the illegal parking has been permitted in Ajmal Khan Park contrary to the master plan of Delhi and contrary to the very usage of the park;
(b) Issue appropriate writ, order or direction thereby directing the respondents to stop the parking in the Ajmal Khan Park and restore the usage of Ajmal Khan Park located in Karol Bagh to its original condition thereby removing the illegal parking;
(c) Issue appropriate writ, order or direction thereby prohibiting the respondents to permit parking within the Ajmal Khan Park;
(d) Pass any other writ, order and direction that this Hon'ble Court may deem , fit and proper in the facts and circumstances of the case and in the larger public interest."

2. Having heard the counsel for petitioner and counsel appearing for respondents, it appears that without any representation being preferred by this petitioner to the respondents, this writ petition has been preferred directly to this Court. Moreover, a contract entered into between the respondent Nos.2 and 3 with respondent No.4 is also under challenge. Respondent Nos.2 and 3 are directed to decide the grievances ventilated by the petitioner in this petition, by treating this petition as a representation and if there is any illegality in allowing a part of the park as a parking space, action will be initiated by the respondents in accordance with law, rules, regulations and Government policy applicable to the facts of the present case after giving adequate opportunity of being heard to the concerned parties. The decision will be taken by the respondents as early as possible and practicable.

W.P.(C) 1856/2020 Page 2 of 3

3. With the aforesaid directions, this writ petition is hereby disposed of.

CM No.6512/2020

4. In view of the final order passed in WP(C) 1856/2020, the application stands disposed of as infructuous.

CHIEF JUSTICE C.HARI SHANKAR, J FEBRUARY 18, 2020 ns W.P.(C) 1856/2020 Page 3 of 3