IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH
                   Civil Revision No. 1059 of 2009 (O&M)
                     Date of Decision: February 27, 2009
Jaswinder Singh.
                                             ... Petitioner
                          Versus
Surjan Singh
                                           ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: None for the petitioner.
                           ***
S.D. Anand, J. (Oral)
C.M. Nos. 4924 & 4925-CII of 2009
Allowed, as prayed for.
C.R. No. 1059 of 2009
The only relief sought is for a direction to the
learned Trial Court to dispose of the suit within a time
bound frame.
The foundational premise of the request is that
the case pertains to the year 2004 and the petitioner is a
senior citizen.
The petition shall stand disposed of in limine
with a direction to the learned Trial Court to dispose of
 C.R. No. 1059 of 2009 2
the suit itself within a period of six months from the next
date of hearing.
In the meantime, the learned District Judge
concerned shall forward a status report of the case to the
Registry of this Court and the same shall be put up before
this Bench.
The acknowledgment (of a copy of this order)
issued by the concerned Judicial Officer shall be
forwarded to the Registry of this Court. The Learned
District Judge shall himself maintain a tab to ensure that
the case is disposed of by the aforementioned period.
February 27, 2009 ( S.D. Anand ) vkd Judge