High Court Punjab-Haryana High Court

M/S Heritage Autos (P) Ltd. vs M/S United Switchgears (P) Ltd on 4 September, 2009

Punjab-Haryana High Court
M/S Heritage Autos (P) Ltd. vs M/S United Switchgears (P) Ltd on 4 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        CACP NO. 4 of 2009 (O&M)
                                        Date of decision: 10.9.2009.

M/s Heritage Autos (P) Ltd., Mohali and another
                                                    ......Appellants
                                  Vs.

M/s United Switchgears (P) Ltd.
                                                     ...Respondent


CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY


PRESENT: Mr.Anupam Gupta Advocate and
         Mr.Mansur Ali, Advocate, for appellants.
         Mr.IPS Doabia, Advocate, for respondent.
                           ****


ADARSH KUMAR GOEL, J. (Oral)

1. The appellants are aggrieved by the order of learned Single

Judge dated 14.5.2009 holding that their explanation for not vacating the

premises in question by 31.7.2008 could not be accepted and prima facie

they were liable for committing contempt. Appellant No.2 has been directed

to remain present for framing of formal charge.

2. Learned counsel for contempt petitioner submits that the appeal

is pre-mature and is not maintainable as charge is yet to be framed and the

opinion expressed in the impugned order is prima facie only for the purpose

of framing charge. The objection whether the appellants have not

committed breach of undertaking on account of subsequent agreement

reached outside the court is yet to be decided.

3. In view of the statement of learned counsel for the contempt

petitioner that the impugned order does not finally decide the issue of

violation of undertaking one way or the other, learned counsel for the
CACP NO. 4 of 2009 [2]

appellants does not press this appeal at this stage. We make it clear that

prima facie opinion expressed for framing charge will not be treated as

conclusive for final determination of the issue.

4. The appeal is dismissed as not pressed.




                                         (ADARSH KUMAR GOEL)
                                                JUDGE



                                          (DAYA CHAUDHARY)
September 10, 2009                              JUDGE
raghav