Citation : 2024 Latest Caselaw 20749 P&H
Judgement Date : 21 November, 2024
INCOMP-1622-2024 -1-
135
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
****
INCOMP-1622-2024
Date of Decision: 21.11.2024
Mewa Singh
..... Petitioner
Versus
State of Punjab and others
..... Respondents
CORAM: HON'BLE MR. JUSTICE HARSH BUNGER
Present: None.
*****
HARSH BUNGER J. (ORAL)
The instant petition was filed on 14.10.2021 by Mr. Manoj R.
Sharma, Advocate. The Registry had raised objection on the case file on
14.10.2021.
2. As per Rule 9, Chapter 1, Part-A, Volume V of the Punjab and
Haryana High Court Rules and Orders, the petitions on which objections are
raised by the Registry are to be taken back by the counsel or the parties, who
filed it, to be filed again, after removal of such objections, within a total
period of forty days. Apparently, the case was not taken back for re-filing
after removal of objections.
2.1 By notifying in the cause list, the Registry had requested the
concerned Advocates to collect all their cases lying with objections,
(which were filed up to 31.12.2023). It was further notified that all such
pending cases would be listed before the Court for appropriate order.
authenticity of this document/judgment
3. On failure, the instant case has been shown listed in the cause
list for 21.11.2024, however, no one is present today.
4. Keeping in view the aforesaid circumstances, no order is
required to be passed on the judicial side and the instant incomplete matter
stands disposed of. Registry is directed to weed out the incomplete
paper- book as per rules.
21.11.2024 (HARSH BUNGER)
Himani JUDGE
1. Whether speaking/reasoned : Yes/No
2. Whether reportable : Yes/No
authenticity of this document/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!