High Court Punjab-Haryana High Court

Suraj Bhan vs Ram Kumar And Anaother on 13 February, 2009

Punjab-Haryana High Court
Suraj Bhan vs Ram Kumar And Anaother on 13 February, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...


                                      C.R. No. 818 of 2009

                                      Date of decision: February 13,2009

Suraj Bhan
                                                              ..Petitioner

                                 Versus

Ram Kumar and anaother                                        ..Respondents

Coram:       Hon'ble Mr.Justice Rakesh Kumar Garg


Present:     Ms. Sharmila Sharma, Advocate
             for the Petitioner.

                      ...


Rakesh Kumar Garg,J.

This petition under Article 227 of the Constitution of India has been

filed by the petitioner for issuance of a direction to the Civil Judge(Junior

Division), Gurgaon to decide his application filed under Order 39 Rule 2-A of

CPC and also for providing police help to him to execute the judgment and

decree passed in Civil Suit No.1041/31-10-2006/30-11-2007 dated 28.4.2008

passed by the Civil Judge(Junior Division), Gurgaon.

Without going into the averments of this petition, I find that the

application filed by the petitioner under Order 39 Rule 2-A CPC to execute the

decree dated 28.4.2008 is not maintainable.

Thus I find no valid reason to give any direction to the Civil Judge

(Junior Division), Gurgaon. However, the petitioner is at liberty to execute the

aforesaid judgment in accordance with law.

Dismissed.

February 13, 2009                             (RAKESH KUMAR GARG)
                 nk                                  JUDGE