High Court Punjab-Haryana High Court

Inspector Of Works vs D.V. Senior Secondary School on 7 October, 2009

Punjab-Haryana High Court
Inspector Of Works vs D.V. Senior Secondary School on 7 October, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                      Civil Revision No.1303 of 2003
                                    .....

                                                 Date of decision:7.10.2009


              Inspector of Works, Northern Railways, Sonepat
                                                               .....Petitioner
                                      v.

            D.V. Senior Secondary School, Sonepat and another
                                                         .....Respondents
                                   ....


Present:     Mr. Puneet Jindal, Advocate for the petitioner.

             None for the respondents.
                                    .....

S.S. Saron, J.

This revision petition has been filed by the Inspector of Works

of Northern Railways, Railway Station, Sonepat against the orders dated

27.5.2000 and 10.12.2002 passed by the learned trial Court and the first

appellate Court respectively whereby the application filed by the plaintiff-

respondent D.V. Senior Secondary School, Sonepat has been decided in its

favour and the defendants have been restrained from evicting the plaintiff-

respondent from the suit land except in due course of law.

The plaintiff-respondent D.V. Senior Secondary School,

Sonepat filed a suit for permanent injunction inter alia alleging that in

September 1981 it had taken land measuring 2500 sq. yards from defendant

No.2-petitioner for the purpose of playground of the school. The petitioner,

it is alleged, had been discriminating against the plaintiff by asking

enhanced lease money from Rs.2250/- to Rs.37,000/-. The application for

temporary injunction filed by the plaintiff-respondent has been allowed by
Civil Revision No.1303 of 2003
[2]

both the Courts below. On the last date of hearing, intimation was sought

from the trial Court by a FAX messaged as to the stage of the proceedings,

however, no intimation has been received.

Learned counsel for the petitioner submits that he has sent

registered letter, however, he has also not been informed as to the stage of

the case.

In the circumstances, the present petition is disposed of with

the direction that the interim order granted by the Courts below shall

continue during the pendency of the suit before the trial Court and in case

the suit has been disposed of, the present petition shall be treated to have

been rendered infructuous.

October 7, 2009. (S.S. Saron)
Judge
*hsp*

NOTE: Whether to be referred to the Reporter or not:Yes/No