In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 6183 of 2009 (O&M)
Date of decision: November 10, 2009
Krishna Walia and others
.. Petitioners
Vs.
Gulzar Singh and others
.. Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Veneet Soni, Advocate for the petitioners.
Mr. A.S. Virk, Advocate for the respondents No.1 to 3.
A.N. Jindal, J
The petitioners have invoked the provisions of Article 227 of
the Constitution of India, for setting aside the order dated 7.10.2009 passed
by the Additional Civil Judge (Sr. Division), Ambala.
After hearing learned counsel for the parties at length, it is
ordered that the plaintiff would produce Vipin Kumar and the other
witnesses at his own responsibility and would close the evidence on the
date fixed i.e. 17.11.2009 subject to payment of Rs.3000/- as costs. No
further opportunity would be granted.
Disposed of accordingly.
Copy of the order be given dasti under the signatures of the
Reader of this Court.
November 10, 2009 (A.N. Jindal) deepak Judge