High Court Punjab-Haryana High Court

Subhash Chand And Others vs Om Girdhar And Others on 23 January, 2009

Punjab-Haryana High Court
Subhash Chand And Others vs Om Girdhar And Others on 23 January, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                           RSA No.2877 of 2004
                          Decided on : 23-01-2009

Subhash Chand and others
                                                  ....Appellants

                    VERSUS

Om Girdhar and others

                                                  ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Jai Singh Yadav, Advocate for the appellants.

MAHESH GROVER, J

On 25th April, 2008 LRs of respondent no. 6 were brought on

record. Thereafter, number of opportunities have been availed by the

learned counsel for the appellant to serve the newly added respondents but

neither the fresh addresses have been supplied nor any attempt has been

made by him to serve them. The appeal is of the year 2004 and it cannot be

permitted to linger on on the Board at the motion stage without the appellant

taking adequate steps to serve the newly added respondents.

In the absence of any genuine attempts shown to have been

made by the learned counsel for the appellant, the appeal is dismissed for

want of prosecution.

January 23 , 2009                              (Mahesh Grover)
rekha                                                Judge