IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
C.R.No.3913 of 2011
Date of Order: 1.8.2011
Smt Devindri Devi
.....Petitioner
Vs.
Shyam Charan and another
.....Respondents
CORAM: HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Sharad Yadav, Advocate for the petitioner.
JASWANT SINGH, J (ORAL)
Defendant No.2-petitioner had filed the instant revision petition
under Section 227 of the Constitution assailing the order dated 6.4.2007
passed by learned Civil Judge (Jr. Division), Nuh whereby he had been
ordered to be proceeded ex parte; as also the order dated 3.6.2011 whereby
his application for setting aside the ex parte order was dismissed on the
ground that there was a report of refusal to accept the summons on record as
also on the ground of the application having been moved after a delay of
three years.
At the time of arguments, learned counsel for the petitioner
submits that the present revision petition has become infructuous since the
suit itself has been decided.
Dismissed as infructuous.
August 01, 2011 ( JASWANT SINGH ) manoj JUDGE