Punjab-Haryana High Court
The State Of Punjab vs Avtar Singh Const. Co. And Others on 3 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
F.A.O No.378 of 1992
Date of Decision: 03.11.2009
The State of Punjab
....Appellant
Versus
Avtar Singh Const. Co. and others
...Respondents
CORAM : Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. Navdeep Sukhna, A.A.G., Punjab
for the appellant-State.
*****
1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
Digest ?
**
NIRMALJIT KAUR, J.
This is an appeal against the Order dated 09-10-1991 passed
by the Senior Sub Judge, Patiala. In view of the amendment by Punjab Act
No.29 of 2006 of Section 39 of Punjab Courts Act, 1918, vide notification
dated 18-10-2006, vide which, the appeal from Civil Judge (Senior
Division) and Civil Judge (Junior Division) shall lie to the District Judge,
irrespective of the value of the original suit, the present appeal is remanded
back to the Court of District Judge, Patiala, the Court of jurisdiction.
Disposed off accordingly
(NIRMALJIT KAUR)
03.11.2009 JUDGE
gurpreet