IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CR No.383 of 2009(O&M)
Date of decision: 20.2.2009
Vivek Grover ......Petitioner
Versus
Nand Kishore and another ......Respondents
CORAM:- HON'BLE MR. JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Anil Chawla, Advocate for the petitioner.
Mr. V.K. Sandhir, Advocate for the caveator-respondents
* * *
Rakesh Kumar Garg, J.
CM No.4199-CII of 2009
CM is allowed subject to all just exceptions. Annexure P-6 is
taken on record.
CR No.383 of 2009
This is plaintiff’s revision petition challenging the order dated
22.10.2008 passed by the Lower Appellate Court whereby appeal filed by
the defendant against the grant of ad interim injunction has been accepted
and the order dated 31.3.2008 passed by the trial Court has been set aside
and the matter has been remanded to the trial Court with a direction to
decide the question of jurisdiction first and then to decide the application
under Order 39 Rules 1 and 2 CPC, afresh.
I have heard learned counsel for the petitioner.
Undisputedly, the question of jurisdiction of the Civil Court has
been raised by the defendant and the trial Court instead of deciding the
question of jurisdiction first, has granted the ad interim injunction to the
plaintiff vide order dated 31.3.2008. It is also not disputed that in fact the
case is fixed before the trial Court on 25.2.2009 for deciding the question of
jurisdiction. In my view, no interference is called in the impugned order
CR No.383 of 2009(O&M) -2-
passed by the Lower Appellate Court as the trial Court is already seized of
the matter and the issue of jurisdiction is fixed for 25.2.2009 and in case
that issue is decided in favour of the petitioner, the trial Court is under legal
obligation to decide the application under Order 39 Rules 1 and 2 CPC
expeditiously.
Dismissed.
February 20, 2009 (RAKESH KUMAR GARG) ps JUDGE