High Court Punjab-Haryana High Court

Ram Jeet Mauria vs Nirmala Devi on 2 March, 2009

Punjab-Haryana High Court
Ram Jeet Mauria vs Nirmala Devi on 2 March, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                      Civil Revision No.4758 of 2008
                                      Date of decision:02.03.2009

Ram Jeet Mauria                                    ...Petitioner

                         versus

Nirmala Devi                                       ...Respondent

CORAM: HON’BLE MR. JUSTICE K.KANNAN

Present: Mr.Sanjeev Mehta, Advocate for the petitioner.

Mr.Rishav Jain, Advocate with Mr. Arun Jindal, Advocate
for the respondent.

1. Whether reporters of local papers may be allowed to see the
judgment ?

2. To be referred to the reporters or not ?

3. Whether the judgment should be reported in the digest ?

K.Kannan, J.(Oral)

1. The revision is against an order passed on 14.09.2007

by the trial Court disposing of the application under Order 33 Rule 1

CPC permitting the petitioner to sue as an indigenous person and also

granting decree for the plaintiff as prayed for. That order was challenged

in appeal before the District Judge, Patiala and he had passed an order on

21.05.2008 finding fault with the trial Court in disposing of the

application under Order 33 Rule 1 relating to indigency along with the

merits of the claim claimed in the suit. While disposing of the appeal, the

order that was passed by the District Judge reads as follows:-

“The parties through their counsel are directed to
appear before the lower court on 14.6.2008. Lower court
file be sent back immediately and appeal filed be consigned
to the record room.”

Civil Revision No.4758 of 2008 -2-

2. By virtue of the order dated 21.05.2008, the order

passed on 14.09.2007 is superseded and that there cannot be a foundation

for a revision to this Court.

3. The order dated 14.09.2007 does not any longer

survive after an order was passed by the District Judge, Patiala on

21.05.2008 and a revision is not permissible against order dated

14.09.2007.

4. The revision is not maintainable and dismissed as

such.

(K.KANNAN)
JUDGE
02.03.2009
sanjeev