High Court Punjab-Haryana High Court

Narender vs Rajpal And Others on 10 February, 2009

Punjab-Haryana High Court
Narender vs Rajpal And Others on 10 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                               CR No.5816 of 2008 (O&M)
                                               Date of decision: 10.2.2009

Narender                                             ......Petitioner
                                 Versus
Rajpal and others                                    ......Respondents

CORAM:-      HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                         * * *
Present:     Mr. N.S. Shekhawat, Advocate for the petitioner.

             Mr. Jaivir Yadav, Advocate for respondent No.1.

                          * * *

Rakesh Kumar Garg, J.

After arguing the matter at length both the parties have agreed

that they will be satisfied if the civil suit itself is decided within a period of

six months. It has been brought to the notice of the Court that civil suit is

pending at the stage of evidence of the plaintiff. In view of the peculiar

facts and circumstances of the case, the trial Court is directed to decide

the main suit itself within six months. It is further made clear that both the

parties shall be given two effective opportunities to lead their entire

evidence and if they need any help in the process of the Court, that should

be provided for producing the witnesses.

The civil revision petition is disposed of.

The parties are directed to appear before the trial Court on the

date fixed and from that date onwards, the trial Court will decide the case

within six months.

Meanwhile, status quo with regard to existing position of the

raasta as granted by the Courts below shall be maintained.

February 10, 2009                            (RAKESH KUMAR GARG)
ps                                                  JUDGE