High Court Punjab-Haryana High Court

Sh.Sardar Swaran Singh vs Sardar Davinder Pal Singh And … on 13 July, 2009

Punjab-Haryana High Court
Sh.Sardar Swaran Singh vs Sardar Davinder Pal Singh And … on 13 July, 2009
         IN THE HIGH COURT FOR THE STATES OF PUNJAB &
                   HARYANA AT CHANDIGARH
                              ...

Civil Revision No.3800 of 2009 (O&M)

Decided on : July 13, 2009

Sh.Sardar Swaran Singh
… Petitioner

VERSUS

Sardar Davinder Pal Singh and others
… Respondents

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Rajinder Sharma,
Advocate for the petitioner.

A.N.JINDAL, J.-

Heard.

Counsel for the petitioner has stated that the interests of the

petitioner are not clashing with the plaintiff – respondent as he is a

proposed vendee alongwith him.

Since, the petitioner did not choose to join the plaintiff at the

initial stage of the suit and he has moved this application for setting aside

the exparte order after long delay of seven years, therefore, this petition

being misconceived and result of collusion, is dismissed.

July 13, 2009                               ( A.N.JINDAL )
`gian'                                           JUDGE