High Court Punjab-Haryana High Court

Mahender Singh @ Mahender Kumar … vs Ram Avtar on 24 February, 2009

Punjab-Haryana High Court
Mahender Singh @ Mahender Kumar … vs Ram Avtar on 24 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                       Civil Revision No. 654 of 2008

                              Date of Decision: February 24, 2009


Mahender Singh @ Mahender Kumar Bhardwaj.

                                                         ... Petitioner

                               Versus

Ram Avtar

                                                      ... Respondent


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


Present :   Mr. Neeraj Sharma, Advocate,
            for Mr. N.S. Shekhawat, Advocate,
            for the petitioner.

            Mr. Kunal Mulwani, Advocate,
            for the respondent.


                                 ***

S.D. Anand, J. (Oral)

The petition shall stand disposed of with a direction to

the learned Trial Court to dispose of the suit itself within six

months from the next date of hearing. Both the parties shall avail

two adjournments each (for the purpose of adducing evidence). If

any party is inclined to summon any official witness, it shall be

entitled to take dasti summons but the non return or non-effecting

of service thereof would not entitle that party to ask for any further

adjournment.

C.R. No. 654 of 2008 2

The acknowledgment (of a copy of this order) issued by

the concerned Judicial Officer shall be forwarded to the Registry of

this Court. Learned District Judge shall himself maintain a tab to

ensure that the case is disposed of by afore-mentioned period.

Disposed of accordingly.

February 24, 2009                                  ( S.D. Anand )
vkd                                                       Judge