Citation : 2024 Latest Caselaw 7046 P&H
Judgement Date : 3 April, 2024
2024:PHHC:044877
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
147 CR-90-1993 (O&M)
Date of Decision : 03.04.2024
SMT.HARNAM KAUR ETC. .... Petitioners
VERSUS
SATNAM SINGH .... Respondent
CORAM : HON'BLE MRS. JUSTICE ALKA SARIN
Present : None.
ALKA SARIN, J. (ORAL)
1. The present revision petition pertains to the year 1993 and is a
fully burnt case. However, in view of the orders passed by Hon'ble the
Acting Chief Justice, the old matters are now being listed in the urgent list.
Neither the copy of the paper book nor the orders are available with the
Court. Despite best efforts the Registry has not been able to reconstruct the
file. For the last many years no endeavour has been made by the parties also
to get the matter heard. It appears that the petitioners are not interested in
pursuing the present revision petition.
2. In view thereof, this Court is left with no other option but to
dismiss the present revision petition for non-prosecution.
3. Dismissed for non-prosecution with liberty to revive in case
anything survives. Pending applications, if any, also stand disposed off.
03.04.2024 (ALKA SARIN)
Aman Jain JUDGE
NOTE: Whether speaking/non-speaking: Speaking
Whether reportable: Yes/No
integrity of this judgment/order.
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!