Citation : 2024 Latest Caselaw 10625 P&H
Judgement Date : 2 July, 2024
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
216-7 RSA No.735 of 1997 (O&M)
Date of Decision : 02.07.2024
Sharomni Panth Akali Budha Dal, Chalda Vaheer
Chakarvarti, Panjva Takhat, Nihang Singha, Punjab ....Appellant
VERSUS
Ram Ditta and Another .....Respondents
CORAM : HON'BLE MRS. JUSTICE ALKA SARIN
Present : None for the appellant.
Mr. Jai Bhagwan, Advocate for the respondents.
ALKA SARIN, J. (Oral)
1. Present appeal pertains to the year 1997. Vide order dated 04.01.2024 actual date notices were issued to the parties. As per office report, the attorney through whom the present appeal was filed is stated to have left the given address. There is no other address of the appellant available except for the one as mentioned in the memo of parties as well as judgments of both the Courts.
2. Mr. Jai Bhagwan, Advocate has put in appearance on behalf of the respondents and has filed his memo of appearance, which is taken on record.
3. In view of the above, this Court is left with no other option but to dismiss the present appeal for non-prosecution.
4. Dismissed for non-prosecution with liberty to revive in case anything survives in the matter. Pending applications, if any, also stand disposed off.
( ALKA SARIN ) 02.07.2024 JUDGE jk NOTE: Whether speaking/non-speaking: Speaking Whether reportable: YES/NO
integrity of this order/judgment
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!