High Court Punjab-Haryana High Court

Ghala Singh Chela And Another vs Shri Guru Granth Sahib Parkashit on 24 March, 2009

Punjab-Haryana High Court
Ghala Singh Chela And Another vs Shri Guru Granth Sahib Parkashit on 24 March, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     Civil Revision No.4628 of 2008(O&M)
                                         Date of decision:24.03.2009.


Ghala Singh Chela and another                                   ...Petitioners

                                   Versus

Shri Guru Granth Sahib Parkashit, Nanaksar                    ...Respondent


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present: Mr. Suresh Goyal, Advocate, for the petitioners.

          Mr. I.K.Mehta, Senior Advocate, with
          Mr. M.S.Kohli, Advocate, for the respondent.
                                  ******

S.D.ANAND, J. (ORAL)

C.M.No.7044-CII of 2009

Allowed. Reply filed by the respondent is taken on record.

CR No.4628 of 2008

At the time of motion hearing, the learned counsel for the

petitioners made a presentation that “if the additional issues are framed, he

will not lead any fresh evidence and will base his case upon the evidence

already led and will argue the case on the additional issues also.”

In the face thereof, the learned counsel for the respondent states

that he has no objection to the allowance of the petition.

The petition shall stand allowed accordingly. The impugned

order is set aside. The learned Trial Court shall proceed to frame the

additional issues and conclude the trial thereafter within one month from

the next date of hearing.

Disposed of accordingly.




March 24, 2009.                                              (S.D.Anand)
vinod                                                             Judge