IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.5895 of 2008
Date of decision:06.02.2009.
Prahlad ...Petitioner
Versus
Raj Kumar alias Giarsi Lal and others ...Respondents.
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Ajay Jain, Advocate, for the petitioner.
Mr. N.D.Achint, Advocate, for respondent No.1.
*****
S.D.ANAND, J. (ORAL)
Learned counsel for the petitioner states that the present
petition may be dismissed as withdrawn. However, he requests for the
grant of an order for time bound disposal of the suit itself.
On consensual basis, it is ordered that the Trial Court shall
dispose of the suit itself within 3 months from the next date of hearing
for which the matter is listed before it. The case is already at the stage
of plaintiff’s evidence. Both the parties shall be allowed to avail of two
adjournments each for concluding their respective evidence. If any
official witnesses are to be summoned, the parties applying therefor
would obtain dasti summonses. However, the non-execution thereof
shall be no excuse for the grant of an additional adjournment.
Dismissed as withdrawn accordingly.
February 06, 2009 (S.D.Anand) vinod Judge