Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lekh Ram And Others vs State Of Himachal Pradesh And ...
2023 Latest Caselaw 15930 HP

Citation : 2023 Latest Caselaw 15930 HP
Judgement Date : 10 October, 2023

Himachal Pradesh High Court
Lekh Ram And Others vs State Of Himachal Pradesh And ... on 10 October, 2023
Bench: Ajay Mohan Goel
    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                   CWP No. 2422 of 2023




                                                                       .
                                                   Decided on : 10.10.2023





      Lekh Ram and others                                          ....Petitioners.

                   Versus





      State of Himachal Pradesh and others                         ...Respondents.
      Coram
      The Hon'ble Mr. Justice Ajay Mohan Goel, Judge.





      Whether approved for reporting?1
      For the petitioners             :   Mr. Jagan Nath, Advocate.

      For the respondents         :       M/s Rupinder Singh and
                      r                   Pushpender Jaswal, Additional

                                          Advocate Generals with M/s
                                          Ranjana Patial and Sumit
                                          Sharma, Deputy Advocate
                                          Generals and Rajat Chauhan,


                                          Law Officer.

      Ajay Mohan Goel, Judge              (Oral)

The grievance of the petitioners herein is that in

the course of the construction of "Dehar to Triphalghat Road"

in the year 1979-80, though their land comprised in Khewat

No. 38/33 min, Khatouni No. 46/41 min, Khasra No. 14,

measuring 00-14-03 bighas, Khasra No. 198, measuring 01-

15-03 bighas and Khewat No. 41/36 min, Khatauni No.

49/44 min, Khasra No. 199, measuring 00-15-03 bighas,

situated at Mohal Behna, Sub-Tehsil Dehar, District Mandi,

1 Whether reporters of the local papers may be allowed to see the judgment?

H.P., was utilized but till date no compensation has been paid

to them.

.

2. The stand of the State is that the road in question

was constructed on the persistent demand of the people of the

area and persons including the petitioners as well as their

predecessors-in-interest voluntarily came forward to offer

land freely for the purpose of construction of said road.

3. Having heard learned counsel for the parties, as it

is not in dispute that the land of the petitioners indeed has

been utilized by the State for the purpose of construction of

road in issue and as the stand of the State that the land was

voluntarily given to the State either by the petitioners or their

predecessors-in-interest has not been substantiated by

placing any cogent material on record, therefore, this petition

deserves to be allowed.

4. At this stage, learned counsel for the petitioners

has submitted that the Hon'ble Coordinate Bench of this

Court in CWP No. 2948 of 2023, titled as Manbhari & Ors.,

vs. State of H.P. & Ors., decided on 19.09.2023, has been

pleased to allow the writ petition filed by a person similarly

situated as the present petitioners, whose land was also

acquired for the purpose of the construction of the same

stretch of road. This fact could not be disputed by the State.

.

5. Accordingly, this writ petition is disposed of with

the observation that the directions as has been passed by the

Hon'ble Coordinate Bench in CWP 2948 of 2023 (supra) shall

be read to have been passed mutatis mutandis in the present

petition also and the respondents are directed to initiate

proceedings to acquire the land of the petitioner within a

period of four weeks from today and complete the process, as

expeditiously as possible, and preferably within a period of

two months from today.

6. Pending miscellaneous application(s), if any, also

stand disposed of.







                                             (Ajay Mohan Goel)
    October 10, 2023                         Judge
         (narender)






 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter