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 1, Cited by 0]

Supreme Court - Daily Orders

Viswajeet Khanna And Ors vs Sukhwinder Singh And Ors on 5 October, 2017

Bench: Kurian Joseph, R. Banumathi

                                                                                         NON-REPORTABLE
                                           IN THE SUPREME COURT OF INDIA
                                            CIVIL APPELLATE JURISDICTION

                                       CIVIL APPEAL NO. 15686 OF 2017
                               [@ SPECIAL LEAVE PETITION (C) NO. 23123/2016]


                         VISWAJEET KHANNA AND ORS                                  APPELLANT(S)

                                                          VERSUS

                         SUKHWINDER SINGH AND ORS                                  RESPONDENT(S)

                                                          WITH
                                C.A. NO. 15687/2017 @ SLP(C) NO. 23750/2016

                                                    J U D G M E N T

KURIAN, J.

Leave granted.

2. The appellants are before us aggrieved by the order dated 28.05.2016 passed in CACP No.14/2016 by the High Court of Punjab and Haryana at Chandigarh.

3. The matter was before the Division Bench, pursuant to the contempt proceedings initiated against the appellants. In the nature of order we propose to pass it is not necessary to go into the factual matrix except to refer to last order passed by this Court on 24.08.2017, which reads as follows:-

“Paragraph 37 of the impugned order reads as follows :-
Signature Not Verified
“The respondents have rightly approached the Contempt Court for Digitally signed by NARENDRA PRASAD Date: 2017.10.10 11:31:03 IST Reason: non-compliance of the orders passed by 1 the writ court on 28.05.2014. The State shall identify the forest land based on the Government records maintained as on 25.10.1980, the date from which the Forest (Conservation) Act, 1980 was enforced as expeditiously as possible. While undertaking such an exercise, the State shall not rely upon the satellite imagery that was taken on 17.05.1981 which is beyond the cut-off date fixed by the Hon'ble Supreme Court. In other words, the satellite imagery taken on 17.05.1981 be eschewed from the purview of identification of the forest land.

The appellants shall not rake-up these issues time and again before the Contempt Court.” We direct the State to identify the forest lands based on the Government records as on 25.10.1980 and submit a report to this Court positively within three weeks.

We direct the Chief Secretary to coordinate the preparation of the report. We make it clear that the Chief Secretary shall not delegate the preparation of the report to anybody else and make sure that the same is done under his supervision directly.

The stay on contempt proceedings shall continue until further orders.

Matters remain part-heard. List on 04.10.2017 as Part Heard.“ 2

4. The Chief Secretary has, accordingly, submitted a detailed Report dated 13.09.2017 along with plans, sketch etc. Having gone through the Report, Shri V.K. Bali, learned senior counsel appearing for the respondent(s), submits that now that a report has been submitted by the Chief Secretary which, according to the learned senior counsel, is wholly faulty, the same will have to be gone into either by this Court or by the High Court.

5. Having regard to the jurisdiction invoked before this Court, we are of the view that it is only appropriate that the liberty is granted to the respondents to challenge the same before the High Court in an appropriate proceeding.

6. The Report having been submitted by the Chief Secretary and since the same is sought to be challenged on merits, we do not find any need for continuing the contempt proceedings initiated against the appellants. Therefore, we set aside the proceedings initiated against the appellants under the contempt jurisdiction exercised by the High Court.

7. In the event of the respondents approaching the High Court, we request the Court to dispose of the matters expeditiously.

8. In view of the above, the appeals are disposed of.

3

9. Pending applications, if any, shall stand disposed of.

10. There shall be no orders as to costs.

.......................J. [KURIAN JOSEPH] .......................J. [R. BANUMATHI] NEW DELHI;

OCTOBER 05, 2017.





                               4
ITEM NO.1                 COURT NO.4                 SECTION IV-B

               S U P R E M E C O U R T O F        I N D I A
                       RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C)      No(s).    23123/2016

(Arising out of impugned final judgment and order dated 28-05-2016 in CACP No. 14/2016 passed by the High Court of Punjab & Haryana at Chandigarh) VISWAJEET KHANNA AND ORS PETITIONER(S) VERSUS SUKHWINDER SINGH AND ORS RESPONDENT(S) (WITH APPLN(S) FOR PERMISSION TO FILE LENGTHY LIST OF DATES-IA 1/2016, PERMISSION TO FILE ANNEXURES-IA 2/2016) WITH SLP(C) NO. 23750/2016 (IV-B) (WITH APPLN(S) FOR PERMISSION TO FILE LENGTHY LIST OF DATES-IA 1/2016, EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT-IA 2/2016) Date : 05-10-2017 These matters were called on for hearing today. CORAM :

HON'BLE MR. JUSTICE KURIAN JOSEPH HON'BLE MRS. JUSTICE R. BANUMATHI For Petitioner(s) Mr. Maninder Singh,ASG Mr. Annam D. N. Rao, AOR Mr. Annam Venkatesh,Adv. Mr. Sudipto Sircar,Adv. Mr. Rahul Mishra,Adv.
Ms. Tulika Chikker,Adv.
Mr. H.P. Raval,Sr.Adv. Ms. Uttara Babbar, AOR Ms. Akanksha Choudhary,Adv.
Mr. Kuldip Singh, AOR For Respondent(s) Mr. V.K. Bali,Sr.Adv.
Mr. Puneet Bali,Sr.Adv. Mr. Vibhav Jain,Adv.
Mr. Aditya Soni,Adv.
Mr. Rameshwar Prasad Goyal, AOR Ms. Manju Jetley, AOR 5 UPON hearing the counsel the Court made the following O R D E R Leave granted.
The appeals are disposed of in terms of the signed judgment.
(NARENDRA PRASAD) (RENU DIWAN) COURT MASTER ASST. REGISTRAR (Signed “Non-Reportable” Judgment is placed on the file) 6