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 4, Cited by 1]

Himachal Pradesh High Court

Desh Raj & Another vs State Of H.P. & Others on 22 September, 2016

Bench: Mansoor Ahmad Mir, Sandeep Sharma

         IN THE HIGH COURT OF HIMACHAL PRADESH,
                      SHIMLA
                                       CWP No.2319 of 2016
                                       Date of decision: 22.09.2016
           Desh Raj & another                                      ..Petitioners




                                                                   .

                                Versus

           State of H.P. & others                                . Respondents





    Coram:
    The Hon'ble Mr. Justice Mansoor Ahmad Mir, Chief Justice
    The Hon'ble Mr. Justice Sandeep Sharma, Judge




                                          of
    Whether approved for reporting?

    For the petitioners:        Mr.Sunny Modgil, Advocate.

    For the respondents:
                    rt          Mr.Shrawan Dogra, Advocate General with
                                Mr.Anup Rattan, Mr.Romesh Verma, Additional
                                Advocate Generals and Mr.J.K. Verma, Deputy
                                Advocate General for the State of Himachal

                                Pradesh.

                                Mr.Y.W. Chauhan, Advocate, for the State of
                                Rajasthan.
    ________________________________________________________________________________


    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, decided on 6th November, 2013 and prayed that this writ petition 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 rendered by the Apex Court in Pradesh Pong Bandh Visthapit Samiti, Rajasthan & Another versus Union of India & Others Others, (1996) 9 Supreme Court Cases 749, a high power committee has been constituted to look into the grievance of ::: Downloaded on - 15/04/2017 21:17:04 :::HCHP 2 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.
of 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 rt 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 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 on 2nd January, 2013 and the Special Leave Petition was dismissed.

4. In the given circumstances, we deem it proper to dispose of this writ petition 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 ::: Downloaded on - 15/04/2017 21:17:04 :::HCHP 3 Committee. The said Committee is directed to decide the same within three months thereafter.

5. Accordingly, the writ petition is disposed of alongwith .

all pending applications, if any.

Copy dasti.






                                                     ( Mansoor Ahmad Mir )
                                                          Chief Justice


    September 22, 2016                                ( Sandeep Sharma )




                                          of
         (tilak/vt)                                         Judge


                        rt









                                               ::: Downloaded on - 15/04/2017 21:17:04 :::HCHP