In the High Court of Punjab & Haryana at Chandigarh
R.S.A. No. 1094 of 2008 (O&M)
Date of decision: July 24, 2008
Charan Singh and others
... Appellants
versus
Sawai Ram and others
... Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Varinder Singh Punia, Advocate
for the appellants.
A.N. Jindal, J (Oral)
The judgment and decree was passed on 14.5.2007 and
originally the appeal was filed on 13.8.2007. There is 184 days’ delay in re-
filing the appeal.
For the reasons mentioned in the application, delay of 184 days
in re-filing the appeal is condoned.
The suit No.330 of 1993 for partition was filed by Chander-
respondent, wherein a preliminary decree for partition was passed on
10.3.1997. The appeal against the said suit was also dismissed.
Thereafter, application was moved by the plaintiff-respondent for passing of
final decree which was accepted by the learned Additional Civil Judge
(Senior Division), Narwana on 27.7.2004, against which the appeal filed by
the present appellant was dismissed on 14.5.2007. This second regular
appeal appears to have been filed just to prolong the partition.
Consequently, finding no merit in the appeal, the same is
hereby dismissed.
July 24, 2008 (A.N. Jindal) deepak Judge