IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CR No.2383 of 2009
Date of decision: 30.4.2009
Memuna and another ......Petitioners
Versus
Zakir Hussain and another ......Respondents
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG
* * *
Present: Ms. Meenakshi, Advocate for the petitioners.
Rakesh Kumar Garg, J.(Oral)
This is defendants’ revision petition challenging the impugned
order dated 24.3.2009 whereby application filed by them for rejection of
plaint under Order 7 rule 11 CPC has been dismissed.
Counsel for the petitioners states that the petitioners will take
all the objections regarding the payment of Court fee and maintainability of
the suit etc. in their written statement before the trial Court and therefore,
they wish not to press the present revision petition.
Undisputedly, the petitioners have not filed written statement
so far. If any such objections are taken by the petitioners in their written
statement, I am sure that the trial Court will frame the issues in accordance
with law and thereafter, proceed in the matter accordingly.
With these observations, the revision petition is dismissed as
not pressed.
April 30, 2009 (RAKESH KUMAR GARG) ps JUDGE