IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CACP No.5 of 2005(O&M)
Date of decision: 27.10.2009
Harwant Kaur & another.
-----Appellants
Vs.
Surinder Chaudhary.
-----Respondent
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MR. JUSTICE GURDEV SINGH
Present:- Mr. H.S. Bhullar, Advocate
for the appellants.
Mr. Vishal Goel, Advocate for
Mr. Amit Jain, Advocate
for the respondent.
---
ORDER:
1. This appeal has been preferred against initiation of
contempt proceedings.
2. The respondent – contempt petitioner alleged that in
violation of order of status quo granted by this Court on
27.11.2000 in Civil Revision No.5210 of 2000, the appellants
executed sale deeds dated 19.5.2004 and 10.8.2004 and
delivered possession. In view of above position, it was observed
that there being violation of order dated 27.11.2000, the
appellants were liable to be proceeded against for contempt.
CACP No.5 of 2005 2
They were directed to deposit all the sale proceeds with the
Registrar of this Court and to remain present on the next date.
3. It is not disputed that the appellants have executed
sale deeds in violation of order of this Court. However, it is
pointed out that during pendency of this appeal, suit of the
respondent-plaintiff was dismissed on 10.5.2005 and the lower
Appellate Court partly decreed the suit to the extent of 1/5th share
of one parcel of the suit property, on 13.2.2007 and as per
information of learned counsel for the appellants, no further
proceedings have been taken. He states that the appellants
undertake to deposit 1/5th share of the sale proceeds in respect of
the land at Raipur, within one month from today, without prejudice
to rights and contentions of the parties. It is submitted that in
view of subsequent developments, matter may be considered by
learned Single Judge.
4. Learned counsel for the contempt petitioner says that
he is only a proxy counsel and does not know anything.
5. In view of above developments, no further order need
to be passed in appeal. Matter can be considered by learned
Single Judge. The appeal is disposed of.
6. Parties may appear before learned Single Judge for
further proceedings on 11.01.2010. Civil Revision No.5210 of
2000 may also be put up before learned Single Judge on that
day, if the said matter is still pending, as suggested by learned
counsel for the parties.
CACP No.5 of 2005 3
(ADARSH KUMAR GOEL)
JUDGE
October 27, 2009 ( GURDEV SINGH )
ashwani JUDGE