Citation : 2025 Latest Caselaw 1686 UK
Judgement Date : 4 August, 2025
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
WPMS No.3639 of 2023
Hon'ble Pankaj Purohit, J.
Mr. Jai Krishan Pandey, Advocate holding brief of Mr. Piyush Garg, Advocate for the petitioner.
2. Mr. S.S. Chauhan, D.A.G. with Mr. Vikash Uniyal, B.H. for the State.
3. There is no representation for the private respondents. Time Extension Application (MCC No.3 of 2025)
4. Today the matter is listed on a time extension application moved by the Presiding Officer of the Court of Civil Judge, (S.D.) Pauri-Garhwal before whom the Original Suit No.44 of 2022, Sunil Chopra Vs. Sulochna is pending.
5. This Court vide judgment and order dated 04.01.2024 directed the trial court to expedite hearing of the said suit and to decided the suit within one and half years provided both the parties will co-operate in the matter.
6. Learned Presiding Officer in time extension application has submitted that all efforts have been done to decide the suit in one and half years, as directed by this Court, but due to judicial procedure there is occasioned some delay, but however it is also mentioned that the suit is listed for final hearing.
7. For these reasons, the Presiding Officer prays for extension of time of the order dated 04.01.2024, passed by this Court.
8. This Court is satisfied with the reasons assigned by the learned Presiding Officer in time extension application. More so, the suit is listed for final hearing.
9. In this view of the matter, time extension application is
allowed.
10. The suit shall be decided within a period of three months from the date of receipt of this order.
(Pankaj Purohit, J.) 04.08.2025 SK
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!