High Court Punjab-Haryana High Court

Lt. Col. Satwant Singh Bedi vs Smt. Uma Bakshi on 13 February, 2009

Punjab-Haryana High Court
Lt. Col. Satwant Singh Bedi vs Smt. Uma Bakshi on 13 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                           Civil Revision No. 809 of 2009

                     Date of Decision: February 13, 2009


Lt. Col. Satwant Singh Bedi.

                                               ... Petitioner

                          Versus

Smt. Uma Bakshi.

                                            ... Respondent


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


Present: Mr. Sanjeev Manrai, Advocate,
         for the petitioner.

                            ***


S.D. Anand, J. (Oral)

C.M. No.3757-CII of 2009

Allowed, as prayed for.

C.R. No. 809 of 2009

The only grievance of the petitioner is with

regard to the inordinate delay in disposal of the suit under

reference. The learned counsel points out that the suit

was instituted in the year 2005.

The petition shall stand disposed of in limine

with a direction to the learned Trial Court to dispose of
C.R. No. 809 of 2009 2

the suit under reference within a period of six months

from today.

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 13, 2009                              ( S.D. Anand )
vkd                                                   Judge