IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 6543 of 2007
Date of Decision: March 26, 2009
Man Phool Singh and others.
... Petitioners
Versus
Hari Chand and others.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Arun Jain, Sr. Advocate with
Mr. Chetan Salathia, Advocate,
for the petitioners.
Mr. Aman Arora, Advocate and
Ms. Brij Bala, Advocate,
for respondent No.1.
Mr. Rajinder Goyal, Advocate,
for the applicants.
S.D. Anand, J.
On consensual basis, the petition is disposed of, with a
direction to the learned Trial Court to dispose of the trial itself by or
on 14.06.2009. The matter is presently fixed for recording of
evidence of the plaintiffs – petitioners on 06.04.2009. The plaintiffs
– petitioners shall conclude their evidence on 06.04.2009. If that is
not feasible, they shall be entitled to only one adjournment
thereafter. The defendants – respondents shall also entitle to two
C.R. 6543 of 2007 2
adjournments for concluding their 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.
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.
March 26, 2009 ( S.D. Anand ) vkd Judge