High Court Punjab-Haryana High Court

M/S Dhandi Builder Limited And … vs M/S Kay Emm Kay on 26 November, 2009

Punjab-Haryana High Court
M/S Dhandi Builder Limited And … vs M/S Kay Emm Kay on 26 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                  Crl. Misc. No.M-32156 of 2009
                                   Date of decision:26.11.2009.


M/s Dhandi Builder Limited and another                ...Petitioners

                             Versus
M/s Kay Emm Kay                                     ...Respondent

CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:   Mr. H.S.Dhandi, Advocate, for the petitioners.

           Mr. Onkar Singh, Advocate, for the respondent.
                             *****

S.D.ANAND, J.

On consensual basis, the matter is withdrawn from the

relevant Court at Jalandhar and transferred to the Court of the

learned Chief Judicial Magistrate, Kapurthala. The concerned

Court shall forward the records to the learned Transferee Court.

Both the parties, through their learned counsel, are

directed to appear before the learned Transferee court on

07.12.2009.

Disposed of accordingly.

November 26, 2009                                   (S.D.ANAND)
vinod*                                                   JUDGE