High Court Punjab-Haryana High Court

Mahal Singh vs Beant Kaur on 15 April, 2009

Punjab-Haryana High Court
Mahal Singh vs Beant Kaur on 15 April, 2009
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                    F.A.O. No. M-182 of 1999

                           Date of Decision: April 15, 2009


Mahal Singh

                                                 ... Appellant

                           Versus

Beant Kaur

                                               ... Respondent


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

Present : Mr. Parminder Singh, Advocate,
          for the appellant.

          None for the respondent.


S.D. Anand, J.

On 05.07.2006, the learned counsel appearing on

behalf of the appellant had informed the Court that, as per

the information, appellant – Mahal Singh had died. He had

requested adjournment to verify the facts in the relevant

behalf. That presentation had been made in the presence of

the learned counsel for the respondent. On 30.03.2009, this

Court afforded another adjournment to the learned counsel

for the appellant to ascertain the correctness or otherwise of

the averment to the above effect.

FAO No. M-182 of 1999 2

The learned counsel informs that no

postal/contact address of the appellant is available with him

and further states that, in the absence of any telephone

number, he is not in a position to establish telephonic

contact with the appellant. He further informs that the

numbers available with him have since been changed. In

that context, he avers that the appeal had been filed in the

year 1999. The learned counsel very fairly states that he

cannot accordingly claim to have instructions to prosecute

this appeal.

In the light thereof, the appeal is dismissed in

default and for want of prosecution.

April 15, 2009                                ( S.D. Anand )
vkd                                                  Judge