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]

Supreme Court of India

Sector 6, Bahadurgarh Plot Holders' ... vs State Of Haryana And Anr on 7 April, 1997

Equivalent citations: AIR 1998 SUPREME COURT 2347, 1998 AIR SCW 2319, (1997) 4 JT 674 (SC), 1997 (4) JT 674, (1997) 3 SCR 680 (SC), (1998) 8 JT 117 (SC), 1997 (10) SCC 97, 1997 (3) SCR 680, (1999) 1 LANDLR 2, (1997) 4 SUPREME 344

Bench: K. Ramaswamy, D.P. Wadhwa

           CASE NO.:
Contempt Petition (civil)  577 of 1996

PETITIONER:
SECTOR 6, BAHADURGARH PLOT HOLDERS' ASSOCIATION AND ORS.

RESPONDENT:
STATE OF HARYANA AND ANR.

DATE OF JUDGMENT: 07/04/1997

BENCH:
K. RAMASWAMY & D.P. WADHWA

JUDGMENT:

JUDGMENT IN C.A. No. 237 of 1981 1997 (3) SCR 680 The following Order of the Court was delivered :

This is an application for contempt for disobedience of the order of this Court in Sector - 6 Bahadurgarh Plot Holders Association v. State of Haryana, JT (1995) 9 SC 167. In the operative part of the judgment this Court directed as under :
"The allotments having been made about two decades ago, there can be no justification in not fully developing the plots even by 1992. The statement in O.A. No. 2 of 1992 that the sector is "almost fully developed" and that "temporary disposal has been completed" do speak about lack of proper interest and attention on the part of the respondents. In this connection we would state that a statement had been on behalf of the respondent before this Court on 14.1.1995 that possession of the developed plots would be given to the appellants within a period of six months, and so such a direction was given. Shri Bhandare states that direction is yet to be complied with in letter and spirit. It is this complaint which has given rise to Contempt Petition No. 22 of 1989. On the facts and circumstances of the case, we do not propose to pursue the contempt application and would direct the respondents once again to develop the sector fully, and not, "almost fully". This would be done within a period of six months, falling which the respondent would not only be liable for contempt but the allottees would be exonerated from the liability to pay any interest whatsoever."

It is alleged that the authorities have not taken any steps, after the above order passed by this Court. As a result, contempt notice was issued. Affidavits have been filed by two person, viz., by the Chief Engineer K.K. Bhugra and the other by Executive Engineer R.K. Garg. The Chief Engineer in his affidavit has stated in paragraph 4 that "I say and submit that I have personally visited and inspected Sector-6, Bahadurgarh and found that the development as well as additional works detailed in the affidavit of the Executive Engineer have been carried out at site." In the affidavit filed by the Executive Engineer, R.K. Garg, he has stated about the action taken by him in paragraph 4, which reads as under :

"That pursuant to this Hon'ble Court's judgment directions dated 6.12.1995 in Civil Appeal No. 2347/1981, the authority undertook the balance works. The sewerage pipe line of 800 mm. diameter having a length of about 8/4 kms. (760 Mts.) have been laid and made operational, while the temporary disposal just adjoining the sector has been abandoned. One Electric transformer has been installed and open spaces have been fenced with barbed wire and levelled. In addition to the development works, following repair and augmentation works have also been carried out.
(a) 95. Sodium lamps have been provided on the central verge of the 4 lane divided carriage way main entry from National High way No. 8 to the colony.
(b) Two main entries to the colony from National Highway No. S have been repaired and recarpetted with mechanical mixer and paver machines and are in good condition.
(c) All major roads of the colony having metalled width of 6.7 mtr. and 9.4 mtr. have been repaired and recarpetted with mechanical mixer and paver machine and are in good condition.
(d) Three hundred tree guards have been installed tor protection of the saplings planted.

The authority has spent in all about Rs. 85.00 lacs on these works since 6.12.95 i.e. the judgment/directions of this Hon'ble Court."

It is further sluted that "It is further submitted that the authority has made its best efforts to complete all the development work in the colony/Sector-6 of Bahadurgarh in its best earnest and for that the authority shall abide by further directions/orders of this Hon'blc Court."

Learned counsel appearing for the respondent has placed before us the album containing photographs taken before filing of the counter affidavit. On looking at the album and the affidavit, we find that there is no wilful disobedience on the part of the respondents in carrying out the directions as undertaken by them in our order referred to earlier. Accordingly, we do not find any warrant to convict them for disobedience of the orders passed by this Court. However, Shri R.C. Verma, learned counsel for the petitioners says that still so more work is being done. If there is any shortfall in the completion of the works, it is always open to the petitioners to bring to the notice of the respondent and we have no doubt that the respondents would carry out the same.

The Contempt Petition is accordingly dismissed.