High Court Punjab-Haryana High Court

Sachdeva Estate And Another vs Amarjit Singh on 3 March, 2009

Punjab-Haryana High Court
Sachdeva Estate And Another vs Amarjit Singh on 3 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                               Crl.M. No. M-26282 of 2008
                               Date of decision : 3.3.2009.
                              ...

    Sachdeva Estate and another
                                             ................ Petitioners
                              vs.
    Amarjit Singh
                                            .................Respondent


    Coram: Hon'ble Mr. Justice K.C. Puri

    Present: Sh. Vikram K. Chaudhari, Advocate for the petitioners.

             Sh. Sarabjit Singh, Advocate for the respondent.
                 ...

    K.C. Puri, J. (Oral)

Learned counsel for the petitioners has submitted that a

revision petition against the impugned order of summoning is

maintainable and the petitioners be given liberty to file the revision

petition against the summoning order.

At this stage, counsel for the respondent has stated at the Bar

that he will not contest the point of limitation before the revisional

Court.

So, in these circumstances, the present petition stands

disposed of with the observation that in case petitioners file a revision

petition against the summoning order, that shall be decided on merits.

The petitioners would be at liberty to raise all the points raised in the

present petition before the revisional Court including the documents

produced in this Court.

( K.C. Puri )
3.3.2009. Judge
chug