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 0, Cited by 1]

Supreme Court of India

Bawa Nihal Singh vs The State Of Punjab Throughland ... on 1 November, 1995

Equivalent citations: JT 1995 (8) 94, 1995 SCALE (6)220, AIRONLINE 1995 SC 840

Author: K. Ramaswamy

Bench: K. Ramaswamy, B.N Kirpal

           PETITIONER:
BAWA NIHAL SINGH

	Vs.

RESPONDENT:
THE STATE OF PUNJAB THROUGHLAND ACQUISITION COLLECTOR, FARID

DATE OF JUDGMENT01/11/1995

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
KIRPAL B.N. (J)

CITATION:
 JT 1995 (8)	94	  1995 SCALE  (6)220


ACT:



HEADNOTE:



JUDGMENT:

O R D E R It is very unfortunate that the matter is not being prosecuted diligently. It is seen from the office report dated October 25, 1994 that after issue of notice by this Court on 3.5.1993, letters were issued to the counsel for the appellant on 15.5.1993, 13.6.1994, 15.7.1994 and 6.8.1994 with a default clause to pay the requisite deficit process fee and also to file copies of the applications. However, on action was taken. Again when the matter was listed on 3.5.1993, it was reported that one of the appellants died and his legal representatives were directed to be brought on record, notice to be taken and process fee along with miscellaneous petition was required to be deposited. The Registry of this Court has given notice to the counsel for payment of the requisite process fee along with the copies of petitions but that was also not done. When the matter was again posted before the Court on 2.1.1995 for forther orders, this court ordered: "For weeks for complying with the office objections. In default, the Civil Misc. Petition Nos. 4315-17/87 shall stand dismissed". Therefore, the applications by self-operation of the said order stand dismissed.

Consequently, the appeal also requires to be dismissed as having abated as a whole. It is accordingly dismissed. No. costs.