Himachal Pradesh High Court
Jagdish Chand vs The State Of Himachal Pradesh & Ors on 6 August, 2015
Bench: Mansoor Ahmad Mir, Dharam Chand Chaudhary
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No. 3447 of 2015 & connected matters.
.
Date of decision: 6th August, 2015.
1. CWP No. 3447 of 2015-E.
Jagdish Chand ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
of
2. CWP No. 3448 of 2015-E.
Swaran Kaur ............ Petitioner.
rt Versus
The State of Himachal Pradesh & ors. .............Respondents.
3. CWP No. 3481 of 2015-I.
Parshotam Chand ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
4. CWP No. 3482 of 2015-I.
Kultar Chand ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
5. CWP No. 3483 of 2015-I.
Pritam Chand ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
6. CWP No. 3484 of 2015-I.
Piar Chand Kaundal ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
7. CWP No. 3492 of 2015-J.
Suresh Chand ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
::: Downloaded on - 15/04/2017 18:42:33 :::HCHP
2
8. CWP No. 3493 of 2015-J.
Roop Lal ............ Petitioner.
.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
9. CWP No. 3497 of 2015-J.
Smt. Chaina Devi ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
of
10. CWP No. 3510 of 2015-A.
Joginder Singh ............ Petitioner.
rt Versus
The State of Himachal Pradesh & ors. .............Respondents.
11. CWP No. 3512 of 2015-B.
Piar Singh ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
12. CWP No. 3514 of 2015.
Anil Kumar Acharya ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
13. CWP No. 3519 of 2015-B.
Puran ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
14. CWP No. 3520 of 2015-B.
Madan Lal ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
15. CWP No. 3521 of 2015-C.
Manohar Lal ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
::: Downloaded on - 15/04/2017 18:42:33 :::HCHP
3
16. CWP No. 3523 of 2015-C.
Desh Raj ............ Petitioner.
.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
17. CWP No. 3524 of 2015.
Ravinder Pratap Singh ............ Petitioner.
Versus
The State of Himachal Pradesh & ors. .............Respondents.
of
Coram
rt
The Hon'ble Mr. Justice Mansoor Ahmad Mir, Chief Justice.
The Hon'ble Mr. Justice Dharam Chand Chaudhary, Judge.
Whether approved for reporting?1
For the petitioner : Mr. Sanjay Dutt Vasudeva, Advocate.
For the respondents : Mr. Shrawan Dogra, Advocate General
with M/s. Anup Rattan, Romesh Verma,
Additional Advocate Generals, Mr. J.K.
Verma and Mr. Vikram Thakur, Deputy
Advocate Generals for respondents No. 1
and 2-State.
Mr. Yashwardhan Chauhan, Advocate, for
respondents No. 3 and 4.
Mansoor Ahmad Mir, Chief Justice (Oral)
Learned counsel for the parties stated at the Bar that similar matters were considered by this Court in a batch of cases, lead case of which is CWP No. 1540 of 2013, titled Bakshi Ram Vs. Union of India, 1 Whether the reporters of the local papers may be allowed to see the Judgment? yes.
::: Downloaded on - 15/04/2017 18:42:33 :::HCHP 4decided on 6th November, 2013, and prayed that these writ petitions be disposed of in terms of the judgment (supra). Their statements are taken .
on record.
2. It is apt to reproduce relevant portion of the judgment, referred to above, at pages 25 and 26, herein:-
"2. It is not in dispute that after the judgment of rendered by the Apex Court in Pradesh Pong Bandh Visthapit Samiti, Rajasthan & Another versus Union of India & Others, (1996) 9 Supreme Court Cases 749, a high power rt committee has been constituted to look into the grievance of the petitioners and similar situate persons. This committee is still functional.
Accordingly, the petitioners are permitted to make representation(s) before the high power committee. The committee shall look into the grievance of the petitioners and similar situate persons within a period of six months after receipt of the representation(s). The committee shall also be guided by the judgment rendered by this Court in CWP No. 492 of 2007, titled as "Ashwani Kumar V. Union of India", decided on 29.3.2011, against which an SLP was preferred which was dismissed by Hon'ble Supreme Court on 2.1.2013. It is made clear that the limitation/delay shall not come in the way of the petitioner(s). It is also made clear that the high power committee shall decide the cases individually and pass speaking/detailed order(s), strictly as per the averments made in the representation(s). It is further clarified that if the land is available in Sriganganagar (reserved area), this aspect shall also be taken into consideration. The respondent-State is also directed to issue the eligibility certificate in favour of the petitioners in CWPs No. 11070 of 2011-G and 1158 of 2013 in order to enable them to ::: Downloaded on - 15/04/2017 18:42:33 :::HCHP 5 present their cases before the High power committee."
.
3. It is also stated that the judgment, referred to above, was also followed by the Division Bench of this Court and upheld by the Supreme Court in a judgment rendered in SLP(C) No. 21904 of 2012, titled State of Rajasthan & another vs. Ashwani Kumar Sharma & others, decided of on 2nd January, 2013 and the Special Leave Petition was dismissed.
4. In the given circumstances, we deem it proper to dispose of rt these writ petitions in terms of the judgment made by the learned Single Judge (supra) with liberty to the writ petitioners to file representation(s) within eight weeks before the High Power Committee. The said Committee is directed to decide the same within three months thereafter.
5. Accordingly, the writ petitions are disposed of alongwith all pending applications, if any.
(Mansoor Ahmad Mir) Chief Justice.
(Dharam Chand Chaudhary), Judge.
August 6, 2015, (vandna/Rajni) ::: Downloaded on - 15/04/2017 18:42:33 :::HCHP