Citation : 2021 Latest Caselaw 2646 HP
Judgement Date : 9 April, 2021
CMPT No.167 of 2021 in Ex. Petition No. 448/2020
.
09.04.2021 Present: Mr. Varun Chandel, Advocate, for the applicant.
Mr. Ajay Chauhan, Advocate, for the respondents.
CMPT No.167 of 2021
By way of instant application, prayer has been
made on behalf of the applicant/appellant to revive
Execution Petition bearing No. 494 of 2020, which was
disposed of vide judgment dated 24.12.2020. Vide
judgment dated 24.12.2020, this Court having taken not of
the statement made by learned counsel representing the
respondents that the judgment if not already implemented,
shall be implemented within a period of four weeks,
disposed of the petition with the direction to the respondents
to do the needful in terms of the judgment alleged to have
been violated within a time stipulated by this Court.
Since, respondents have not honoured the
commitment given to this Court at the time of passing of
judgment dated 24.12.2020, petitioner has approached this
Court in the instant application, praying therein for revival of
the Execution Petition.
Mr. Ajay Chauhan, learned counsel
representing the respondents, prays for and is granted two
weeks' time to have fresh instructions.
Having taken note of the fact that judgment
.
alleged to have been violated, was passed in the year 2019,
this Court hopes and trust that needful in terms of the
judgment alleged to have been violated, shall be done by
the authorities within a period of two weeks, if not already
implemented, failing which respondent-2/The Finance
Advisor-cum-Chief Accountant Office, shall remain present
in the Court.
List on 03.05.2021.
(Sandeep Sharma)
Judge 9th April, 2021 (reena)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!