High Court Punjab-Haryana High Court

Jaswinder Singh vs Surjan Singh on 27 February, 2009

Punjab-Haryana High Court
Jaswinder Singh vs Surjan Singh on 27 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                   Civil Revision No. 1059 of 2009 (O&M)

                     Date of Decision: February 27, 2009


Jaswinder Singh.

                                             ... Petitioner

                          Versus

Surjan Singh

                                           ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND.


Present: None for the petitioner.

                           ***


S.D. Anand, J. (Oral)

C.M. Nos. 4924 & 4925-CII of 2009

Allowed, as prayed for.

C.R. No. 1059 of 2009

The only relief sought is for a direction to the

learned Trial Court to dispose of the suit within a time

bound frame.

The foundational premise of the request is that

the case pertains to the year 2004 and the petitioner is a

senior citizen.

The petition shall stand disposed of in limine

with a direction to the learned Trial Court to dispose of
C.R. No. 1059 of 2009 2

the suit itself within a period of six months from the next

date of hearing.

In the meantime, the learned District Judge

concerned shall forward a status report of the case to the

Registry of this Court and the same shall be put up before

this Bench.

The acknowledgment (of a copy of this order)

issued by the concerned Judicial Officer shall be

forwarded to the Registry of this Court. The Learned

District Judge shall himself maintain a tab to ensure that

the case is disposed of by the aforementioned period.

February 27, 2009                               ( S.D. Anand )
vkd                                                    Judge