High Court Punjab-Haryana High Court

Harkaran Singh Nehal And Others vs Sumeeta Sandhu And Others on 20 April, 2009

Punjab-Haryana High Court
Harkaran Singh Nehal And Others vs Sumeeta Sandhu And Others on 20 April, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                       C.R. No. 5896 of 2008
                                       Date of Decision: 20.4.2009

            Harkaran Singh Nehal and others.
                                        ....... Petitioners through Shri
                                                Vikas Mohan Gupta,
                                                Advocate.
                       Versus

            Sumeeta Sandhu and others.
                                          ....... Respondent nos.1 to 4
                                                  through Shri Sandeep
                                                  Chopra,Advocate for Shri
                                                  R.K.Battas, Advocate.
                                                  None for other respondents.

      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                               ....

            1. Whether Reporters of Local Newspapers 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?

                               ....

Mahesh Grover,J.

This is a revision petition under Article 227 of the Constitution

of India for issuance of appropriate directions to respondent no.5 to decide

the suits expeditiously and within a time-bound manner.

A perusal of the record reveals that there are three suits pending

inter se between the parties, i.e., Civil Suit Nos. 346/T of 23.11.1992,

434/T of 23.11.1992 and 426/T of 14.9.1994. It is apparent that the suits

are pending since fairly long time. In a revision petition bearing no.585 of

1995, this Court had passed order dated 16.3.1998 (Annexure P1) and

consolidated two of these suits and suit no.275/T of 23.11.1992,which was

also pending inter se between the parties, with suit no.434/T of 23.11.1992,

which was treated main suit.

C.R. No. 5896 of 2008 -2-

….

It is brought to my notice that despite the fact that the suits are

pending for the more than ten years, the same have not been concluded so

far. Some of the zimni orders have also been produced on record which

show that the parties are contributing in equal measures to the delay.

Therefore, it cannot be said that the suits have lingered on merely because

of some reason which is attributable to the trial Court alone.

In any eventuality, simply having regard to the fact that the

suits are pending for the last more than ten years, I am of the opinion that

this petition deserves to be disposed of with the following direction:-

“The trial Court shall make all endeavours to conclude all these

suits positively within a period of six months from today. No

adjournment shall be granted under any circumstance to either

of the parties, who shall be given only two opportunities each

to conclude their respective evidence. One opportunity shall be

granted to lead evidence in rebuttal. Efforts shall also be made

to conclude the trial of the suits almost on day to-day basis. It

is also made clear that in the event of any failure of any of the

parties to adhere to the schedule or the dates given in the suits,

the trial Court shall be at liberty to pass an adverse order

against such party by assigning valid reasons. All the

miscellaneous applications which are pending as on date shall

be positively concluded within a fortnight on receipt of a copy

of this order.”

Ordered accordingly.

April 20,2009                                    ( Mahesh Grover )
"SCM"                                                Judge