IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 654 of 2008
Date of Decision: February 24, 2009
Mahender Singh @ Mahender Kumar Bhardwaj.
... Petitioner
Versus
Ram Avtar
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Neeraj Sharma, Advocate,
for Mr. N.S. Shekhawat, Advocate,
for the petitioner.
Mr. Kunal Mulwani, Advocate,
for the respondent.
***
S.D. Anand, J. (Oral)
The petition shall stand disposed of with a direction to
the learned Trial Court to dispose of the suit itself within six
months from the next date of hearing. Both the parties shall avail
two adjournments each (for the purpose of adducing evidence). If
any party is inclined to summon any official witness, it shall be
entitled to take dasti summons but the non return or non-effecting
of service thereof would not entitle that party to ask for any further
adjournment.
C.R. No. 654 of 2008 2
The acknowledgment (of a copy of this order) issued by
the concerned Judicial Officer shall be forwarded to the Registry of
this Court. Learned District Judge shall himself maintain a tab to
ensure that the case is disposed of by afore-mentioned period.
Disposed of accordingly.
February 24, 2009 ( S.D. Anand ) vkd Judge