IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Civil Revision No.7522 of 2009 (O&M)
Date of Decision : 17.12.2009
Dr.Sushila Dagar .....Petitioner
versus
Executive Engineer (OP) Divn.DHBVNL, Dadri and others
.....Respondents
CORAM : HON'BLE MR.JUSTICE SURYA KANT.
Present : Mr.Sumit Sangwan, Advocate, for the petitioner.
-.-
1. Whether Reporters of Local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
---
ORDER
Surya Kant, J. (Oral)
This revision petition is directed against the order dated
1.9.2009 passed by the learned District Judge, Bhiwani, whereby the
appeal preferred by the respondent-authorities against the order dated
11.4.2009 of the Additional Civil Judge (Senior Division), Charkhi Dadri,
has been allowed and after setting-aside the order dated 11.4.2009, the
application under Order 39 Rules 1 & 2 read with Section 151 CPC,
moved by the petitioner-plaintiff, has been dismissed.
During the course of hearing, learned counsel for the
petitioner points out that the respondent-authorities have already installed
C.R. No.7522 of 2009 (O&M) 2
the polls in front of the hospital of the petitioner, as is evident from the
photographs (Annexure P-3).
In the light of the above noticed events, in my considered
view, no ad-interim injunction can be granted to the petitioner except to
observe that she may seek a decree for mandatory injunction in accordance
with law.
With the aforesaid liberty, the revision petition is disposed of.
Dasti.
17-12-2009 (SURYA KANT) Mohinder JUDGE