High Court Punjab-Haryana High Court

Hakam Singh Alias Ram Singh vs Jang Singh on 26 March, 2009

Punjab-Haryana High Court
Hakam Singh Alias Ram Singh vs Jang Singh on 26 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                 R.S.A. No. 2252 of 2004

                                 Date of Decision : 26.3.2009


Hakam Singh alias Ram Singh

                                                 ....Appellant
              Versus


Jang Singh

                                                 ...Respondent


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....


Present : None.
                         .....

MAHESH GROVER, J.

No one is present on behalf of the appellant despite the

fact that the case has been called out twice. On the previous two dates

also no one had come present on his behalf. The appeal is of the year

2004 which has not proceeded beyond the motion stage because of

the numerous adjournments sought by the parties. Hence noticing the

fact that the case has been called out twice during the course of the

day and no one appeared for the appellant on 12.11.2008 and

8.8.2008 i.e. the previous two dates and also the fact that on

28.7.2008 on the request of the counsel for the appellant adjournment

was granted subject to payment of Rs.1,000/- as costs and then notice

was also issued to him, who has still chosen not to appear, I am of

the opinion that the appeal deserves to be dismissed for want of
R.S.A. No. 2252 of 2004 -2-

prosecution. Ordered accordingly.

26.3.2009                             (MAHESH GROVER)
                                         JUDGE
dss