2018 INSC 0545            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 8376 OF 2018 [Arising out of SLP (C) No.21546 of 2017] Smt. Birwati Chaudhary & Ors.       .. Appellants Versus The State of Haryana & Ors.        .. Respondents J U D G M E N T Abhay Manohar Sapre, J. 1) Leave granted. 2) This appeal arises from the interim order  dated 10.08.2017   passed   by   the   High   Court   of   Punjab   & Haryana at Chandigarh in C.M. No.10834 of 2017 in 1 Civil   Writ   Petition   No.10546   of   2016   whereby   the High   Court   rejected   the   application   for   stay   filed   by the appellants herein.  3) Few   relevant   facts   need   to   be   mentioned   infra for the disposal of the appeal, which involves a short question. 4) In   a   pending   writ   petition   (C.W.P. No.10546/2016)   filed   by   the   appellants   herein against   the   State   in   the   High   Court   of   Punjab   & Haryana,   the   writ   petitioners   (appellants   herein) prayed   for   grant   of   ad­interim   stay   during   the pendency of the writ petition in relation to the subject matter of the land in question.  5) By   impugned   order,   the   High   Court   declined   to grant the ad­interim stay observing: “ As   the   required   land   is   lying   vacant,   we   do not find any reason to grant any stay.” 2 6) It   is   against   the   aforementioned   order,   the   writ petitioners   have   filed   this   appeal   by   way   of   special leave in this Court. 7) Having heard the learned counsel for the parties and   on   perusal   of   the   record   of   the   case,   we   are inclined   to   allow   the   appeal,   set   aside   the   impugned order   and   remand   the   case   to   the   High   Court   to decide the  ad­interim  prayer  made by  the appellants (writ petitioners) afresh or/and consider  disposing  of the   writ   petition   itself,   as   the   case   may   be,   in accordance with law. 8) The   reason   to   remand   the   case   has   occasioned due   to   the   fact   that   firstly,   no   adequate   reason   is given   in   the   impugned   order   for   not   granting   stay; and   secondly,   the   reason   given   does   not   in   itself justify   the   rejection   having   regard   to   the   nature   of controversy involved in the writ petition. 3 9) In   short,   justifiable   reason(s)   to   support   either the grant or  rejection need(s) to be stated keeping in view   the   facts   and   the   law   applicable   to   the controversy   involved.     It   is   not   so   found   in   the impugned   order   and   hence   the   order   of   remand   is called   for   to   decide   the   matter   afresh   in   accordance with law. 10) In   view   of   the   foregoing   discussion,   the   appeal succeeds and is accordingly allowed. Impugned order is   set   aside   and   the   case   is   remanded   to   the   High Court to decide the issue afresh on merits strictly  in accordance with law without being influenced by any of   our   observations   made   above,   which   we   have refrained   to   make   having   formed   an   opinion   to 4 remand   the   case   to   the   High   Court   for   the   reasons mentioned above.                           … ...……..................................J.          [ABHAY MANOHAR SAPRE] ……… ...................................J.      [UDAY UMESH LALIT] New Delhi; August 20, 2018  5