High Court Punjab-Haryana High Court

Memuna And Another vs Zakir Hussain And Another on 30 April, 2009

Punjab-Haryana High Court
Memuna And Another vs Zakir Hussain And Another on 30 April, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      CR No.2383 of 2009
                                      Date of decision: 30.4.2009

Memuna and another                                 ......Petitioners

                               Versus

Zakir Hussain and another                          ......Respondents

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG

* * *

Present: Ms. Meenakshi, Advocate for the petitioners.

Rakesh Kumar Garg, J.(Oral)

This is defendants’ revision petition challenging the impugned

order dated 24.3.2009 whereby application filed by them for rejection of

plaint under Order 7 rule 11 CPC has been dismissed.

Counsel for the petitioners states that the petitioners will take

all the objections regarding the payment of Court fee and maintainability of

the suit etc. in their written statement before the trial Court and therefore,

they wish not to press the present revision petition.

Undisputedly, the petitioners have not filed written statement

so far. If any such objections are taken by the petitioners in their written

statement, I am sure that the trial Court will frame the issues in accordance

with law and thereafter, proceed in the matter accordingly.

With these observations, the revision petition is dismissed as

not pressed.

April 30, 2009                            (RAKESH KUMAR GARG)
ps                                               JUDGE