In the High Court of Punjab & Haryana at Chandigarh
Civil Revision No. 2810 of 2008 (O&M)
Harbans Lal and others ..... Petitioners
vs
Gurmukh Singh alias Gurmail Singh and others .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. C. B. Goel, Advocate, for the petitioners.
Mr. Amit Jain, Advocate, for respondents no. 1 to 27.
Mr. B. S. Rana, Additional Advocate General, Haryana.
Rajesh Bindal J.
Challenge in the present petition is to the interim order dated
8.4.2008 passed by the learned court below. At the time of issuance of
notice of motion on 15.5.2008, this court directed that the parties shall
maintain status quo with regard to the suit property during the pendency of
this petition. It is submitted that in the suit after completion of trial even the
arguments have been heard and the case is fixed for pronouncement of
judgment.
Considering the aforesaid development, this petition is
disposed of with a direction that the interim order granted by this court shall
continue till the pronouncement of judgment.
30.5.2009 ( Rajesh Bindal) vs. Judge