High Court Punjab-Haryana High Court

Sukhwinder Singh Son Of Gurcharan … vs Baldev Singh And Others on 13 July, 2009

Punjab-Haryana High Court
Sukhwinder Singh Son Of Gurcharan … vs Baldev Singh And Others on 13 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 475 of 2008

Date of decision: July 13, 2009

Sukhwinder Singh son of Gurcharan Singh ..Petitioner.


                                  Versus

Baldev Singh and others                                          ..Respondents

Coram:          Hon'ble Mr. Justice Rakesh Kumar Garg

Present:     Mr. O.P.Gabha, Advocate
             for the petitioner
             Mr. R.S.Aulakh, Advocate
             for the respondents
                            ..

Rakesh Kumar Garg,J(Oral)

In this petition, the petitioners have alleged that respondents have

committed contempt of court by obstructing Phirni XYZ in violation of the

undertaking given by the parties in Civil Appeal No. 167 of 1985 decided on

13.1.1987 by the learned Additional District Judge, Ferozepur as the appeal was

dismissed as withdrawn on the statement made by the respondents.

In their reply, the respondents have stated that they were not a

party to the suit and they have not made any statement before the lower

Appellate Court and thus they cannot be bound by the statement made by the

Panchayat and held liable for the breach of such a statement which was not

made by them. It has also been submitted by the respondents that the Phirni as

in its original shape still exists and they have not made any obstruction as

alleged.

In view thereof, I find no ground to further proceed in the present

petition. The facts of the judgment relied upon by the counsel for the petitioner in

Vidhya Charan Shukla Versus Tamil Nadu Olympic Association and another

1991 Crl.L.J.2722 are not applicable in the present case as the aforesaid case

was not a case of disobedience of statement made by the third party.

Rule discharged.

July 13, 2009                                          (RAKESH KUMAR GARG)
           nk                                                  JUDGE