R.S.A. No. 3718 of 2008 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A. No. 3718 of 2008 (O&M)
Date of Decision : 30.01.2009
Balbir Singh
....Appellant
Versus
Manjit Singh and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mrs. Puja Chopra, Advocate
for the appellant.
.....
MAHESH GROVER, J.
This appeal by the plaintiff is directed against the
judgments of the learned trial Court dated 9.5.2005 and the first
Appellate Court dated 8.4.2008.
The appellant has filed the suit for damages against the
respondents for malicious prosecution. The FIR No.94 dated
6.8.1998 was got registered by the father of Paramjit Kaur and on
investigation it was found to be false. Thereafter the police prepared a
cancellation report but the same is yet to be accepted as the author of
the FIR has also lodged a private complaint and has also filed a
protest petition against the cancellation. The said matter was still
pending as a result the cancellation report has not attained finality. In
this view of the matter, the findings recorded by both the Courts
R.S.A. No. 3718 of 2008 (O&M) -2-
below dismissing the suit of the plaintiff/appellant can neither be
termed to be perverse nor erroneous so as to warrant any interference
in the regular second appeal. No substantial question of law arises in
the present appeal.
That apart, the appeal is barred by a delay of 76 days.
Dismissed.
30.1.2009 (MAHESH GROVER)
JUDGE
dss