C.R No. 6918 of 2009 ::1::
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R No. 6918 of 2009
Date of decision : November 26, 2009
Smt Manorma Devi,
...... Petitioner (s)
v.
Smt. Priya Garg and another
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. R.S.Hooda, Advocate
for the petitioner.
***
1. Whether Reporters of Local Newspapers 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 ?
***
AJAY TEWARI, J (Oral)
This petition has been filed against an order closing the defence
of the petitioner for the reason that she did not file any reply despite passage
of more than eight months.
Counsel for the petitioner has stated that the matter is now
fixed for 4.12.2009 and that no evidence has been led by respondent No.1.
He further states that it would be in the interest of justice if the petitioner is
allowed to file her response on the date fixed viz 4.12.2009, and that
respondent No.1 could be adequately compensated with costs.
In my opinion, the request is not unreasonable. Consequently,
C.R No. 6918 of 2009 ::2::
this petition is allowed and the order dated 14.6.2008 is set aside. The
petitioner is permitted to file her reply on or before 4.12.2009, the date
which is stated to be fixed before the trial Court, subject to payment of costs
of Rs.10,000/- to be paid by way of bank draft in favour of respondent No.1
on the said date.
It is made clear that no further adjournment will be granted.
( AJAY TEWARI ) November 26, 2009. JUDGE `kk'