High Court Punjab-Haryana High Court

Punjab State Electricity Board vs M/S Him Papers And Packages Pvt. … on 11 February, 2009

Punjab-Haryana High Court
Punjab State Electricity Board vs M/S Him Papers And Packages Pvt. … on 11 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 ****

FAO No.4868 of 2003(O&M)
DATE OF DECISION: 11.02.2009

****

Punjab State electricity Board . . . . Appellant

VS.

M/s Him Papers and Packages Pvt. Ltd. . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

PRESENT: Ms.Kamla Malik, Advocate for
Mr.Ashwinie Kumar Bansal, Advocate
for the appellant.

Mr.P.S. Thiara, Advocate for the respondent.

****

RAKESH KUMAR JAIN J.(ORAL)

Both the parties are ad idem that the present appeal has

to be remanded back to the District Judge, Patiala, in view of the

amendment brought in Punjab Courts (Amended) Act 2006,

wherein Section 39 (1) provides that “Save as aforesaid, an appeal

from a decree or order of a Civil Judge (Sr. Division), Civil Judge

(Jr.Division), shall lie to the District Judge, irrespective of the value

of the original suit”.

In view of the above, the present appeal is transferred to

the Court of District Judge, Patiala for adjudication in accordance

with law.



                                            (RAKESH KUMAR JAIN)
February 11, 2009                                 JUDGE
vivek