Civil Revision No.6195 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.6195 of 2008
Date of decision: 23.04.2009.
Surinder Singh etc.
Petitioners
Versus
Suratpal Singh etc.
...Respondents
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. S.S.Chandi,Advocate, for the petitioner.
Mr. Sudhir Aggarwal, Advocate and
Mr. Yogesh Goyal, Advocate for the respondents
*****
S.D.ANAND, J.
The learned counsel, appearing on behalf of the
defendants-petitioners, states that he would require two
adjournments to conclude their evidence. Likewise, learned counsel
appearing on behalf of the plaintiff-respondent informs that he
would also require two adjournments to conclude his evidence.
The petition shall stand disposed of accordingly with a
direction to the learned Trial Court to dispose of the trial itself by or
on 31.8.2009. Both the parties shall be granted two adjournments
each (for the purpose of adducing evidence). If any party is inclined
to summon any official witness, it shall be entitled to take dasti
summons but the non return or non effecting of service thereof
Civil Revision No.6195 of 2008 -2-
****
would not entitle that party to ask for any further adjournment.
The acknowledgment (of a copy of this order) issued by
the concerned Judicial Officer shall be forwarded to the Registry of
this Court. Learned Sessions Judge shall himself maintain a tab to
ensure that the case is disposed of by afore-mentioned date.
April 23, 2009 (S.D.Anand) Pka Judge