High Court Punjab-Haryana High Court

Sree Ram vs Gram Panchayat Chhichhrana on 21 August, 2009

Punjab-Haryana High Court
Sree Ram vs Gram Panchayat Chhichhrana on 21 August, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                     Civil Revision No. 2151 of 2003
                    Date of decision: 21st August, 2009


Sree Ram
                                                                ... Petitioner
                                    Versus
Gram Panchayat Chhichhrana
                                                              ... Respondent


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. Arun Walia, Advocate for the petitioner.
             Mr. Ramesh Goyal, Advocate for the respondent.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

On August 3, 2009, this Court had passed the following order

and called for the status report:

Petitioner had filed a suit for permanent injunction. The
court of Additional Civil Judge (Sr. Division), Gohana granted
temporary injunction in favour of the plaintiff petitioner herein.
The Gram Panchayat defendant filed an appeal. The appeal
was accepted. Aggrieved against the same, Sree Ram plaintiff
has filed the present revision petition. The same was admitted
on May 6, 2003 and it was ordered that the petitioner plaintiff
shall not be dispossessed from the property in the suit. The
trial Court was directed to conclude the trial within two years.

Report be called from the Court of Additional Civil Judge
(Sr. Division), Gohana regarding status of the suit, as by now,
the suit may have been decided. The report be called by the
Registry through FAX.

Case to come up for further hearing on 21st August,
2009.”

Civil Revision No. 2151 of 2003 2

The District and Sessions Judge, Sonepat has forwarded the

status report submitted by Mr. Amrit Singh Chalia, Additional Civil Judge

(Sr. Division), Gohana, who has stated that in pursuance of order dated 6th

May, 2003 passed by this Court, the suit has been decided on 5th May,

2004.

Counsel for the petitioner prays that in view of this, present

revision petition has been rendered infructuous.

As prayed, dismissed, having become infructuous.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
August 21, 2009
rps