C.R. No. 4867 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 4867 of 2009
Date of Decision: August 27, 2009
Rajinder Parsad
.....Petitioner
Vs.
Moti Lal and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. S.S. Khurana, Advocate
for the petitioners.
-.-
M.M.S. BEDI, J. (ORAL)
Courts below have dismissed the application for interim
injunction filed by the plaintiff- petitioner on the ground that he does not
have prima facie a strong case and balance of convenience does not lie in
his favour and that he would not suffer any irreparable loss.
Counsel for the petitioner has contended that the petitioner has
filed suit for possession by means of partition on the basis of his 1/3rd share
in House No.6926A whereas the trial Court on the basis of the record of the
C.R. No. 4867 of 2009 [2]
Municipal Committee wrongly observed that the property in possession of
defendant is 6926. It has also been informed that four PWs have already
been examined by the plaintiff- petitioner.
Taking into consideration the fact that the boundaries and the
actual property is required to be ascertained in the case on the basis of the
evidence of the parties, no ground is made out for interference in the order
passed by the trial Court. However, in the interest of justice, it is ordered
that the trial will be concluded preferably within a period of one year after
the next date of hearing fixed before the trial Court.
Dismissed.
August 27, 2009 (M.M.S.BEDI) sanjay JUDGE