In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 3390 of 2009 (O&M)
Date of decision: September 11, 2009
Darshan Singh and another
.. Petitioners
Vs.
Jagir Kaur and others
.. Respondents
Coram: Hon'ble Mr. Justice A.N. Jindal Present: Mr. S.S. Rangi, Advocate for the petitioners.
Mr. G.S. Punia, Advocate for the respondents.
A.N. Jindal, J
Assailed in this petition is the order dated 24.1.2009 (Annexure
P-2) passed by the learned District Judge, Fatehgarh Sahib, accepting the
appeal filed by the respondent No.1-defendant (herein referred as ‘the
defendant’) against the order dated 12.3.2008 passed by the Civil Judge (Jr.
Division), Fatehgarh Sahib, partly allowing the application filed by the
petitioner-plaintiff (herein referred as ‘the plaintiff’).
Having examined the impugned order, the same appears to be
well reasoned and well founded.
No grounds to interfere.
Dismissed.
However, the trial court is directed to decide the matter as
expeditiously as possible and the sale, if any, made during the pendency of
the suit shall suffer from the principles of lis-pendens.
September 11, 2009 (A.N. Jindal) deepak Judge