High Court Punjab-Haryana High Court

Baru Ram And Others vs Balvinder Singh And Others on 23 March, 2009

Punjab-Haryana High Court
Baru Ram And Others vs Balvinder Singh And Others on 23 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                         Civil Revision No.1579 of 2009 (O&M)
                         Date of Decision 23.03.2009

Baru Ram and others
                                                   ......Petitioners

                         VERSUS

Balvinder Singh and others
                                                   ......Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL.

Present:    Mr.Rajinder Goyal, Advocate
            for the petitioners.

                         *****

A.N.JINDAL, J (ORAL):

The petitioners have filed the present petition under Article 227

of the Constitution of India for setting aside the order dated 16.03.2009

passed by learned Additional Civil Judge (Senior Division), Pehowa vide

which direction was issued to S.H.O. concerned to comply with order dated

27.08.2008, passed by Additional Distt. Judge (Adhoc) Fast Track Court,

Kurukshetra.

From the perusal of the order, passed by the learned Additional

Civil Judge (Senior Division), Pehowa, it transpires that the intent and spirit

of the order was only a direction to the S.H.O. to enforce the order dated

27.08.2008, passed by the learned Additional Distt. Judge (Adhoc) Fast

Track Court, Kurukshetra and the petitioner was further directed to show

cause as to why he be not arrested for non-compliance of the order.

Dismissed.

March 23, 2009                                     (A.N.JINDAL)
mamta-II                                              JUDGE