High Court Punjab-Haryana High Court

Naseem Ahmad & Ors vs Ram Saran Dass [Died] Through Lrs & … on 9 November, 2009

Punjab-Haryana High Court
Naseem Ahmad & Ors vs Ram Saran Dass [Died] Through Lrs & … on 9 November, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB
         AND HARYANA AT CHANDIGARH.
                       C.R. No. 202 of 2009. [O&M]
                       Date of Decision: 09th November, 2009.

Naseem Ahmad & Ors.          Petitioners
                             through
                             Mr. J.V.Yadav, Advocate

           Versus

Ram Saran Dass [died] through LRs & Ors. Respondents

through
Mr. Puneet Gupta, Advocate.

CORAM:

HON’BLE MR. JUSTICE SURYA KANT.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

SURYA KANT, J. [ORAL)
This Revision Petition has been preferred against the
order dated 18.11.2008 passed by the Additional Civil Judge [Senior
Division], Punhana, District Gurgaon dismissing the petitioners’
objections in the light of the judgment passed by the Civil Court in
Civil Suit No. 109/9.4.1998 [Naseem Ahmad & Ors. V Ram Saran
Dass & Ors.].

Counsel for respondents No. 1[a] to [f] points out that the
petitioners had preferred an appeal against the aforementioned
judgment and decree of the Civil Court which has also been
dismissed by the first Appellate Court vide its judgment and decree
dated 24.8.2009.

In this view of the matter, it is not in dispute that this
revision petition, in a way, has been rendered infructuous, however,
without prejudice to the right of the petitioners to prefer a Regular
Second Appeal against the aforementioned judgment and decree
dated 24.8.2009 passed by the first Appellate Court.

Disposed of accordingly.


November 09, 2009.                          ( SURYA KANT )
dinesh                                          JUDGE