Gobind Pershad Jagdish Pershad Vs. New Delhi Municipal Committee - Court Judgment |
LegalCrystal Citation | legalcrystal.com/684441 |
Subject | Civil |
Court | Delhi High Court |
Decided On | Mar-12-1982 |
Case Number | Letter Patent Appeal No. 4 of 1976 |
Judge | A.B. Rohatgi and; Leela Seth, JJ. |
Reported in | AIR1982Delhi319; 22(1982)DLT99; 1982(3)DRJ199; 1982RLR340 |
Acts | Punjab Municipal Act, 1911 - Sections 171 |
Appellant | Gobind Pershad Jagdish Pershad |
Respondent | New Delhi Municipal Committee |
Advocates: | Madan Bhatia,; Maehswar Dayal and; K.C. Mittal, Advs |
Excerpt:
punjab municipal act, 1911 - section 171 ;section 171(4) is an 'existing law' within the meaning of clause(5) of article 31 of the constitution. by its mere extension to the area of new delhi municipal committee by a notification issued on june 3, 1958 it does not become a new law. passages in cannaught place, connaught circus and radial roads are 'public streets : - (1) punjab municipal act, 1911, s.171 section 171(4) is an 'existing law' within the meaning of clause(5) of article 31 of the constitution. by its mere extension to the area of jnew delhi municipal committee by a notification issued on june 3, 1958 it does not become a new law. passages in cannaaght place, gonnaught circus and radial roads are 'public streets:
Judgment:(1) Punjab Municipal Act, 1911, S.171 Section 171(4) is an 'existing law' within the meaning of clause(5) of Article 31 of the constitution. By its mere extension to the area of JNew Delhi Municipal Committee by a notification issued on June 3, 1958 it does not become a new law. Passages in Cannaaght Place, Gonnaught Circus and radial roads are 'public streets: