IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RSA No.2877 of 2004
Decided on : 23-01-2009
Subhash Chand and others
....Appellants
VERSUS
Om Girdhar and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Jai Singh Yadav, Advocate for the appellants.
MAHESH GROVER, J
On 25th April, 2008 LRs of respondent no. 6 were brought on
record. Thereafter, number of opportunities have been availed by the
learned counsel for the appellant to serve the newly added respondents but
neither the fresh addresses have been supplied nor any attempt has been
made by him to serve them. The appeal is of the year 2004 and it cannot be
permitted to linger on on the Board at the motion stage without the appellant
taking adequate steps to serve the newly added respondents.
In the absence of any genuine attempts shown to have been
made by the learned counsel for the appellant, the appeal is dismissed for
want of prosecution.
January 23 , 2009 (Mahesh Grover) rekha Judge