Civil Revision No. 7190 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 7190 of 2008
Date of decision: 28.04.2009.
Sunil Sardana
Petitioner
Versus
Renu Rawal
...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: None for the petitioner.
Ms. Sonal Dutta, Advocate for
Mr. V.M.Gupta, Advocate for the respondent.
*****
S.D.ANAND, J.
It is apparent from the record that the learned Trial Court
allowed a plea under Order 32 Rule 15 of the C.P.C. without having
even examined the respondent herein (and defendant before the
learned Trial Court). The grievance of the petitioner was that the
impugned order was not valid because the learned Trial Court
granted it even without examining the respondent.
That order was set aside by a Coordinate Bench ( Rajesh
Bindal, J.) vide order dated 17.9.2007 and it was ordered that the
learned Trial Court shall dispose of the matter afresh in the light of
the observations made by this Court.
The learned Trial Court directed the examination of the
Civil Revision No. 7190 of 2008 -2-
****
respondent by the Board of Psychiatrists to be constituted by the
Director, PGIMS, Rohtak. In a separate petition (Civil Revision
No.2751 of 2008- Renu Rawal Vs. Sunil Sardana), that order has
been varied by this Court and it has been ordered that the defendant
would be examined by a Board of Psychiatrists to be constituted by
the Director, AIIMS, New Delhi and that the Board shall submit its
report to the learned Trial Court within two weeks of the presentation
of a copy of the order before the Director, AIIMS, New Delhi.
In the light thereof, the petition shall stand disposed of
with a direction to the learned Trial Court to dispose of the matter
afresh after receiving the report from the Board of Psychiatrists to be
constituted by the Director, AIIMS, New Delhi.
April 28, 2009 (S.D.Anand) Pka Judge