IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.92 of 2009
Date of decision : 12.1.2009
Saroj Moses .....Petitioner
Versus
United Church of Northern India Trust Association and another
...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. M.K.Garg, Advocate for the petitioner.
S. D. ANAND, J.
The petitioner, on her own showing, is wife of Ivon Moses
against whom a decree for possession had been granted by the Civil
Court, vide judgment and decree dated 9.6.2005. The judgment and
decree was affirmed in first appeal. Thereafter, no further appeal came to
be preferred. That judgment has, thus, attained finality. As per it, the
decree holder is entitled to obtain possession of the property under
reference from Ivon Moses. Through out the proceedings of that trial, the
petitioner did not apply for being impleaded as party thereto. The
application under reference was filed by the petitioner only in the course of
the execution proceedings. There is force in the observation by the
learned Trial Court that the application aforementioned has been moved by
the petitioner in collusion with her husband “just to thwart the execution of
warrant of possession”.
Dismissed in limine.
January 12, 2009 (S. D. ANAND) Pka JUDGE