IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1487 of 2008
Date of Decision:07.07.2009
Satya Kaur
....petitioner
Versus
Bharpur Singh & Ors.
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.H.P.S.Ghuman,Advocate
for the petitioner
Mr.P.S.Sekhon, Advocate
for the respondents
****
RAKESH KUMAR GARG J.
Reply on behalf of the respondents has been filed and the
same is taken on record.
It is not disputed that the civil suit is still pending
adjudication. Even otherwise, the petitioners have got equally effective
alternative remedy under Order 39 Rule 2-A CPC. In the reply filed on
behalf of the respondents it has been alleged that the petitioners have
already filed an application under Order 39 Rule 2-A CPC.
Consequently, this petition is disposed of by relegating the
petitioners to the above remedy. Learned trial Court shall dispose of the
same preferably within six months.
(RAKESH KUMAR GARG)
JUDGE
07.07.2009
neenu