High Court Punjab-Haryana High Court

Smt. Promila Kanwar & Another vs Narinderjit Singh on 4 November, 2008

Punjab-Haryana High Court
Smt. Promila Kanwar & Another vs Narinderjit Singh on 4 November, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH


                    Civil Revision No.2753 of 2008 (O&M)
                     Date of decision: 4th November, 2008


Smt. Promila Kanwar & another

                                                             ... Petitioners

                                   Versus

Narinderjit Singh
                                                            ... Respondent


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     None.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

On May 13, 2008, revision petition was dismissed. However,

the prayer of the petitioners, to grant six months’ time to vacate the

demised premises, from the date of order, was accepted subject to their

filing an undertaking before this Court. They were also called upon to file

an undertaking to pay the rent upto 13th November, 2008 in advance and

the revision petition was adjourned to 29th May, 2008 to enable the

petitioners to file an undertaking, in consonance with the order dated May

13, 2008.

On 29th May, 2008, none had appeared. This Court noticed

that the requisite undertaking has not been filed and the matter was

adjourned to 28th July, 2008. On 28th July, 2008 again, none appeared for

the petitioner and in the interest of justice, case was adjourned to 20th

August, 2008. On August 14, 2008, CM No.15178-CII of 2008 for placing

on record the undertaking was listed, but none had caused appearance for

the applicant-petitioner and it was noticed in the order that the case was
Civil Revision No. 2753 of 2008 (O&M) 2

called twice, but no one has put in appearance on behalf of the applicant-

petitioner.

In view of the fact that nobody caused appearance on 29th

May, 2008; 28th July, 2008; 14th August, 2008 and today, file of this case be

sent to the executing Court forthwith as Civil Revision Petition was

dismissed on May 13, 2008.

CM No. 15178-CII of 2008 is dismissed in default.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 04, 2008
rps