IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.R. No.5926 of 2008 (O&M)
Date of Decision: 8.1.2009.
Didar Singh and others ...Petitioners
Versus
Gurinder Singh and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Arun Jain, Sr. Advocate with
Mr.Sunil Sharma, Advocate
for the petitioners.
RAJESH BINDAL, J.
****
Challenge in the present petition is to the orders passed
by the Courts below in an application filed under Order 39 Rules 1
and 2 read with Section 151 CPC where in a suit for possession by
way of specific performance filed by the respondent/plaintiffs, the
petitioner/defendants have been restrained from alienating the suit
property. The suit was filed on August 29, 2005. The agreement to
sell was executed on May 6, 2003 with last date of execution of sale
deed being May 6, 2004.
Learned counsel for the petitioners submits that he would
be satisfied in case the trial Court is directed to expedite the disposal
of suit as already more than three years has lapsed and the evidence
of the plaintiffs is yet to commence.
Considering the fact that the suit is already three years
old, the trial Court is directed to expedite the disposal thereof.
The revision petition is disposed of accordingly.
(RAJESH BINDAL)
8.1.2009 JUDGE
Reema