IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.885 of 2009 (O&M)
Date of decision: 19.8.2009
Harinder Singh ......Petitioner(s)
Versus
Narinder Singh and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sukhdip Singh Brar, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.11099-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.885 of 2009
Learned counsel for the petitioner has placed on record a
translated copy of sale deed dated 14.5.2004 in compliance of the order
dated 21.5.2009. The same is taken on record.
The grievance of the petitioner in this case is that his suit for
declaration was decreed by a judgment and decree dated 5.4.1982 passed
by Sh. B.C. Rajput, PCS, Subordinate Judge, Ist Class, Muktsar and the
appeal against the aforesaid judgment was dismissed by the Additional
District Judge, Faridkot and thereafter, even RSA No.2491 of 1985 has
been dismissed by this Court vide its judgment dated 22.1.2009 and yet
the respondents have executed the sale deed of the land in question and
thus, they have committed the contempt of this Court by violating the
judgment and decree passed by the Sub Judge, 1st Class, Muktsar.
Be that as it may, the petitioner has an effective remedy for
execution of the aforesaid decree and in view of the remedy available to
him, I am not inclined to take congnizance of this contempt petition.
COCP No.885 of 2009 (O&M) -2-
Dismissed.
However, the petitioner shall be at liberty to execute the
decree in accordance with law.
August 19, 2009 (RAKESH KUMAR GARG) ps JUDGE