High Court Punjab-Haryana High Court

Man Phool Singh And Others vs Hari Chand And Others on 26 March, 2009

Punjab-Haryana High Court
Man Phool Singh And Others vs Hari Chand And Others on 26 March, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Civil Revision No. 6543 of 2007

                                  Date of Decision: March 26, 2009


Man Phool Singh and others.

                                                          ... Petitioners

                                Versus

Hari Chand and others.

                                                       ... Respondents


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

Present :   Mr. Arun Jain, Sr. Advocate with
            Mr. Chetan Salathia, Advocate,
            for the petitioners.

            Mr. Aman Arora, Advocate and
            Ms. Brij Bala, Advocate,
            for respondent No.1.

            Mr. Rajinder Goyal, Advocate,
            for the applicants.


S.D. Anand, J.

On consensual basis, the petition is disposed of, with a

direction to the learned Trial Court to dispose of the trial itself by or

on 14.06.2009. The matter is presently fixed for recording of

evidence of the plaintiffs – petitioners on 06.04.2009. The plaintiffs

– petitioners shall conclude their evidence on 06.04.2009. If that is

not feasible, they shall be entitled to only one adjournment

thereafter. The defendants – respondents shall also entitle to two
C.R. 6543 of 2007 2

adjournments for concluding their evidence. If any party is inclined

to summon any official witness, it shall be entitled to take dasti

summons but the non return or non-effecting of service thereof

would not entitle that party to ask for any further adjournment.

The acknowledgment (of a copy of this order) issued by

the concerned Judicial Officer shall be forwarded to the Registry of

this Court. Learned District Judge shall himself maintain a tab to

ensure that the case is disposed of by afore-mentioned period.

Disposed of accordingly.

March 26, 2009                                  ( S.D. Anand )
vkd                                                    Judge