IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.1579 of 2009 (O&M)
Date of Decision 23.03.2009
Baru Ram and others
......Petitioners
VERSUS
Balvinder Singh and others
......Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL.
Present: Mr.Rajinder Goyal, Advocate
for the petitioners.
*****
A.N.JINDAL, J (ORAL):
The petitioners have filed the present petition under Article 227
of the Constitution of India for setting aside the order dated 16.03.2009
passed by learned Additional Civil Judge (Senior Division), Pehowa vide
which direction was issued to S.H.O. concerned to comply with order dated
27.08.2008, passed by Additional Distt. Judge (Adhoc) Fast Track Court,
Kurukshetra.
From the perusal of the order, passed by the learned Additional
Civil Judge (Senior Division), Pehowa, it transpires that the intent and spirit
of the order was only a direction to the S.H.O. to enforce the order dated
27.08.2008, passed by the learned Additional Distt. Judge (Adhoc) Fast
Track Court, Kurukshetra and the petitioner was further directed to show
cause as to why he be not arrested for non-compliance of the order.
Dismissed.
March 23, 2009 (A.N.JINDAL) mamta-II JUDGE