High Court Punjab-Haryana High Court

Sheesha Singh vs Kailash Chand And Others on 14 October, 2009

Punjab-Haryana High Court
Sheesha Singh vs Kailash Chand And Others on 14 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.1631 of 2007
                                       Date of decision : 14-10-2009

Sheesha Singh
                                                         ....Petitioner

                              VERSUS

Kailash Chand and others

                                                         ....Respondents

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: None.

RAKESH KUMAR GARG J. (Oral)

Vide order dated December 7, 2007, notice was issued to

respondent no.1 only. Since then the aforesaid respondent has not

been served. The petitioner has taken many opportunities to effect

service upon respondent no.1 by way of dasti process which yielded

no result. On September 4, 2009, one last opportunity was granted to

the petitioner to serve the respondent no.1 by way of dasti process

only. As per the office report, dasti notice issued to respondent no.1

has not been received back.

There is no representation on behalf of the petitioner. Thus,

I am not inclined to proceed further in this petition.

Rule discharged.

However, the petitioner shall be at liberty to seek any other

appropriate remedy for redressal of his grievances against the

aforesaid respondent in accordance with law.




                                          (RAKESH KUMAR GARG)
14-10-2009                                      JUDGE
manju