IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
C.R.No. 6664 of 2009
Date of decision: 16-11-2009
Naresh Kumar Versus Ashok Kumar
CORAM:- HON'BLE MR. JUSTICE HEMANT GUPTA
Present: Shri Kuldeep Singh, Advocate, for the petititioner
HEMANT GUPTA, J.
Challenge in the present revision petition is to the order dated
5.9.2009 whereby warrants of arrest of Judgment Debtor were issued for the
reason that decree for recovery has not been executed.
Learned counsel for the petitioner states that his property has
been attached. He has a right to file objections to the said attachment.
The order passed by the Trial Court does not deal with any
right of the petitioner to file objection. It does not deal with the merits of
any objections filed by the petitioner.
In view of the said fact, I do not find any patent illegality or
material irregularity in the order passed by the executing court which may
warrant interference by this Court in exercise of its reversional jurisdiction.
Dismissed.
(HEMANT GUPTA)
JUDGE
November 16,2006
RSK