Punjab-Haryana High Court
Union Of India And Others vs Mohan Lal on 31 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13365 of 2009
Date of Decision: 31.08.2009
Union of India and others
Petitioners
Versus
Mohan Lal
Respondent
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Jagdish Marwaha, Advocate for the petitioners
.....
Jasbir Singh, J. (Oral)
Writ petition at this stage is pre-mature. Vide order, under
challenge, the petitioner has only been summoned by the Permanent Lok
Adalat (Public Utility Services) at Ferozepur Cantt.
Counsel for the petitioners states that the Lok Adalat has no
jurisdiction to entertain any complaint/ application against the petitioners.
Be that as it may, these objections can be raised before the Lok Adalat and
the Lok Adalat is bound to decide those objections first and then deal with
the matter on merits.
Disposed of.
Copy of the order be supplied to counsel for the petitioners
under signatures of the Court Reader.
31.08.2009 (Jasbir Singh)
gk Judge
Civil Writ Petition No.14209 of 2000 2