Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Punjab-Haryana High Court

Narinder Singh vs Mukhwinder Singh And Another on 16 May, 2011

Author: Ram Chand Gupta

Bench: Ram Chand Gupta

Civil Revision No.3084 of 2011(O&M)                                    -1-

IN THE HIGH COURT             OF PUNJAB           AND     HARYANA            AT
                             CHANDIGARH.

                                      Civil Revision No.3084 of 2011(O&M)
                                      Date of Decision: May 10, 2011

Narinder Singh
                                                         .....Petitioner
                               v.

Mukhwinder Singh and another
                                                         .....Respondents

CORAM: HON'BLE MR.JUSTICE RAM CHAND GUPTA

Present:    Mr.N.S.Dadwal, Advocate
            for the petitioner.
                   .....

RAM CHAND GUPTA, J.(Oral)

C.M.No.12289-CII of 2011 Application is allowed subject to all just exceptions.

Civil Revision No.3084 of 2011 The present revision petition has been filed under Article 227 of the Constitution of India for issuance of direction to learned Civil Judge, Junior Division, Ludhiana, to decide the execution application No.35, dated 6.8.1998 titled as Narinder Singh v. Mukhwinder Singh, expeditiously.

I have heard learned counsel for the petitioner and have gone through the whole record carefully.

It has been contended by learned counsel for the petitioner that an ex parte order of ejectment was passed in favour of petitioner in a petition filed against respondent no.1 under Section 13 of the East Punjab Urban Rent Restriction Act, 1949, vide order dated 21.2.1998. Thereafter, the present execution application has been filed and the same is pending as objections are being filed by one person or the other at the instance of respondent-judgment debtor. Further contends that after dismissal of earlier objections, now objections have been filed by one Naresh Kumar.

Petitioner has not even filed reply to the said objections of Naresh Kumar and filed this revision petition for expeditious disposal of the execution petition.

Civil Revision No.3084 of 2011(O&M) -2-

Hence, in view of these facts, there is no merit in the present petition and the same is, hereby, dismissed.

However, learned Executing Court is directed to expedite the present execution petition by giving short dates, as the same is pending since 6.8.1998.


10.5.2011                                        (Ram Chand Gupta)
meenu                                                 Judge