High Court Punjab-Haryana High Court

Jagninder Singh And Others vs Rajbir Kaur And Others on 21 August, 2009

Punjab-Haryana High Court
Jagninder Singh And Others vs Rajbir Kaur And Others on 21 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH

                          C.R. No. 5600 of 2003

                          DATE OF DECISION: AUGUST 21, 2009

Jagninder Singh and others

                                                          .....PETITIONERS
                                 Versus

Rajbir Kaur and others
                                                        ....RESPONDENTS


CORAM:      HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
                         ---

Present:     Mr.H.R. Bhardwaj, Advocate,
             for Mr.R.K. Battas, Advocate,
             for the petitioners.

             None for the respondents.
                  ..

SATISH KUMAR MITTAL, J. (Oral)

This is defendants’ revision petition against the order dated
October 30, 2003 passed by the Additional District Judge, Patiala, whereby
the order of the trial Court dismissing the application of the plaintiffs for
interim injunction, was set aside and the defendants-petitioners were
restrained from alienating the suit property during the pendency of the suit
without getting prior permission of the Court.

At the time of admission of the revision petition, the operation
of the order dated October 30, 2003 was stayed. No one is present on behalf
of the respondents. Counsel for the petitioners is not in a position to inform
whether the suit has been finally decided by the trial Court or not.

In view of these facts, the revision petition is disposed of with
a direction to the trial Court to decide the suit, if already not decided, within
a period of six months. Till the decision of the said suit, the interim order
dated October 30, 2003 will remain operative.

August 21, 2009                           (SATISH KUMAR MITTAL)
vkg                                               JUDGE