High Court Punjab-Haryana High Court

Rachhpal Kaushal & Ors vs Shanti Devi @ Sushma Rattan & Ors on 14 July, 2011

Punjab-Haryana High Court
Rachhpal Kaushal & Ors vs Shanti Devi @ Sushma Rattan & Ors on 14 July, 2011
         IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                     HARYANA AT CHANDIGARH

                                     RSA No.3880 of 2008
                                     Date of decision: July 14, 2011.

Rachhpal Kaushal & Ors.
                                                        ... Appellant(s)

             v.

Shanti Devi @ Sushma Rattan & Ors.
                                                        ... Respondent(s)

CORAM: HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present: None for the appellant(s).

Shri Sunil Tandon, Advocate, for respondent No.2.
Kanwaljit Singh Ahluwalia, J. (Oral):

On 1.12.2009, this Court while directing the Counsel for the
appellants to furnish correct addresses of respondents No.4, 5 and 6 within a
week and had adjourned the matter to 28.1.2010. On 28.1.2010, the case
was adjourned to 5.4.2010 on written request circulated by the counsel. On
5.4.2010, again a written request was circulated and the case was adjourned
to 7.7.2010. On 7.7.2010, this Court noticed that notices could not be
issued to respondents No.4 to 6 as the Counsel for the appellants had not
filed correct addresses. The case was adjourned to 14.10.2010 to enable the
Counsel to file correct addresses. On 14.10.2010, a written request was
circulated and the case was adjourned to 2.2.2011. On 2.2.2011, this Court
noticed that notices could not be issued to respondents No.4 to 6 as the
Counsel had not filed the correct addresses and posted the case for 8.4.2011.
On 8.4.2011, the case was adjourned to 14.7.2011 as the Counsel for the
appellant made a request for adjournment. Today, no body is present on
behalf of the appellants.

A period of one year and eight months is going to elapse. In
spite of availing various opportunities to furnish correct addresses of
respondents No.4 to 6 in the Registry, no effort has been made. It seems
that the appellant is not interested to pursue the present appeal. Hence, the
same is dismissed for non prosecution.

[Kanwaljit Singh Ahluwalia]
July 14, 2011. Judge
kadyan