C.R. No. 6946 of 2008 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 6946 of 2008
Date of Decision: August 19, 2009
Ishwar Singh and another
.....Petitioners
Vs.
Vinod Kumar and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. Vikram Singh, Advocate
for the petitioners.
Mr.Ashish Yadav, Advocate
for the respondents.
-.-
M.M.S. BEDI, J. (ORAL)
Defendants have filed this appeal against the order dated
December 21, 2006 passed by Civil Judge, (Junior Division), Rewari, and
order dated November 26, 2008 passed by Additional District Judge,
Rewari, allowing the application of the plaintiff- respondent for interim
injunction restraining the defendant- petitioners from making any
interference in the property in dispute by allowing the application under
C.R. No. 6946 of 2008 [2]
Order 39 Rules 1 and 2 read with Section 151 CPC filed by the plaintiff-
respondents. Plaintiff- respondents have claimed that they are owners in
possession of 6 marlas of land which is mentioned in heading of the plaint
on account of a registered sale deed dated November 15, 2006 whereas the
defendants claim that the sale deed dated November 15, 2006 based on
another sale deed dated April 8, 1988 and that the property claimed by the
plaintiffs is different and the boundaries of the property in dispute have not
been correctly depicted.
I have gone through the orders passed by the Courts below and
seen the site plan of the subject matter of the dispute. Counsel for the
petitioner has referred to certain photographs to contend that certain
constructions have been raised illegally during the pendency of the suit of
the plaintiff- respondents in the garb of interim injunction but prima facie
counsel for the petitioners has not been able to indicate that the sale deed
dated November 15, 2006, for any reason is illegal except for raising doubt
regarding the boundaries.
In the interest of justice, without interfering in the orders
passed by the Courts below, it is deemed appropriate to issue a direction to
the trial Court to expeditiously dispose of the suit preferably within a period
of 10 months after the receipt of a certified copy of this order by giving
short adjournments.
The revision petition is dismissed with the abovesaid direction.
August 19, 2009 (M.M.S.BEDI) sanjay JUDGE C.R. No. 6946 of 2008 [3]