IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH
...
Civil Revision No.4437 of 2009 (O&M)
Decided on : August 07, 2009
Jigal Kishore and another
… Petitioners
VERSUS
Sohan Singh Dhingra and others
… Respondents
CORAM :
HON’BLE MR.JUSTICE A.N.JINDAL
Present: Mr.Saurav Khurana,
Advocate for the petitioners.
A.N.JINDAL, J.-
Heard.
No cause of action has arisen against the persons, whom the
petitioners want to implead as party – defendants. Needless to state that if
there is any fresh cause of action against the said persons, then the
petitioners shall be within their rights to file a fresh suit.
In view of the above, no grounds to interfere in the impugned
order dated 11.5.2009 passed by Additional Civil Judge (Sr.Divn.),
Amritsar are made out.
Revision dismissed.
August 07, 2009 ( A.N.JINDAL ) `gian' JUDGE