IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-26292 of 2008
Date of decision : 3.3.2009.
...
Sachdeva Estate and another
................ Petitioners
vs.
Harinder 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