High Court Punjab-Haryana High Court

Gulab Singh & Others vs Inder Singh & Others on 22 September, 2009

Punjab-Haryana High Court
Gulab Singh & Others vs Inder Singh & Others on 22 September, 2009
 CRM No. M-10549 of 2009                                1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                               CRM No. M-10549 of 2009 (O&M)
                               Date of decision: 22.9.2009

Gulab Singh & others                                ...Petitioners

                            Versus

Inder Singh & others                                ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sanjay Majithia, Senior Advocate, with
Mr. Jashanpreet Singh Gill, Advocate, for the petitioners.

Mr. Vikas Kumar, Advocate, for the respondents.

Rajan Gupta, J (oral).

Learned counsel for the petitioners submits that while

passing the impugned order, Annexure P-2, certain pleas raised by him

were not taken into consideration by Additional Sessions Judge, Sirsa.

He submits that he may be allowed to withdraw this petition with liberty

to raise all the pleas before the same court. Learned counsel also prays

that a direction be issued to the revisional court to decide the revision

petition expeditiously.

Learned counsel for the respondents does not oppose this

plea.

Under the circumstances, this petition is dismissed as

withdrawn with liberty to the petitioners to raise all their pleas before

the revisional court where the proceedings are still pending. The
CRM No. M-10549 of 2009 2

revisional court shall decide the case after taking into consideration the

pleas/additional pleas raised by both the parties. An effort shall be

made to decide the revision petition expeditiously, preferably within a

period of four months.

(RAJAN GUPTA)
JUDGE
September 22, 2009
‘rajpal’