C.R No. 6922 of 2009 (O&M) ::1::
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R No. 6922 of 2009 (O&M)
Date of decision : November 26, 2009
Mohan Singh and others,
...... Petitioner (s)
v.
Bikkar Singh and others,
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. G.S.Sidhu, Advocate
for the petitioners.
***
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
***
AJAY TEWARI, J (Oral)
This petition has been filed against the order dated 20.9.2007
(Annexure P-1), whereby an application, under Section 10 of the CPC, filed
by the respondents, was allowed and the proceedings in the present suit
were stayed to await the decision of this Court in RSA No.1770 of 2002,
filed by the present petitioners.
It would be seen that this petition has been filed after more than
two years. The mere fact that jurisdiction under Article 227 of the
Constitution of India is being invoked, cannot be held to entitle a person to
approach this Court at any time. In my opinion, this petition is
C.R No. 6922 of 2009 (O&M) ::2::
barred by delay and laches and is dismissed as such.
As the main petition has since been dismissed, all the pending
civil miscellaneous applications, if any, also stand disposed of.
( AJAY TEWARI ) November 26, 2009. JUDGE `kk'