Civil Revision No.3327 of 2004 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.3327 of 2004 (O&M)
Decided on : 19-08-2009
Attar Singh
.... Petitioner
VERSUS
Tara Chand and others
.... Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- None for the parties.
SATISH KUMAR MITTAL, J (Oral).
The petitioner(defendant) has filed this petition against
order dated 18.12.2002 passed by Civil Judge, Junior Division,
Gurgaon, whereby the application under Order 39 Rules 1 & 2 read
with Section 151 C.P.C. for interim injunction filed by the plaintiff,
was allowed and the defendants were restrained from interfering in
the possession of the plaintiff over the suit land till the decision of
the case; and against order dated 16.3.2004, whereby the
Additional District Judge, Gurgaon has dismissed the appeal of the
petitioner against the aforesaid order.
When this revision petition was admitted, no interim
order was passed.
No one is present on behalf of either of the parties to
inform whether the suit has been finally decided or not.
Civil Revision No.3327 of 2004 (O&M) -2-
In view of these facts, this revision petition is disposed of
with a direction to the Trial Court to decide the suit filed by the
plaintiff(respondent No.1), if already not decided, expeditiously and
preferably within a period of 6 months.
19th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE