High Court Punjab-Haryana High Court

Piara Singh vs Gurmeet Kaur And Others on 14 January, 2009

Punjab-Haryana High Court
Piara Singh vs Gurmeet Kaur And Others on 14 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                           Civil Revision No.5858 of 2007
                           Date of decision : 14.1.2009

Piara Singh                                               .....Petitioner

                     Versus

Gurmeet Kaur and others                                 ...Respondents

                                 ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:       Mr. Deepak Aggarwal, Advocate for the petitioner.

               Mr. Gaurav Pathak, Advocate for
               Mr. Vipul Aggarwal, Advocate for the respondents.

S. D. ANAND, J.

On consensual basis, the petition is disposed with a direction

that the learned Trial Court shall dispose of suit itself within a period of

three months from the date, it comes to be listed before it for the first time.

Both the parties shall get two adjournments each. Each adjournment shall

not be for a duration of more than two weeks. If either party wants to

examine any official witness, it shall be entitled to obtain dasti summons.

However, non effecting of service upon that witness shall not enable the

party to ask for another adjournment in addition to the indicated

entitlement.

January 14, 2009                                       (S. D. ANAND)
Pka                                                        JUDGE