High Court Punjab-Haryana High Court

Nirmal Kumar Jain vs Parul Modgil on 3 March, 2009

Punjab-Haryana High Court
Nirmal Kumar Jain vs Parul Modgil on 3 March, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                    Civil Revision No.6148 of 2007 (O&M)
                    Date of decision: 03.03.2009


Nirmal Kumar Jain, Advocate                       .............Petitioner

                                 Vs.


Parul Modgil                                      ............Respondent

Present: None.

CORAM: HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest?

-.-

K.KANNAN, J.(ORAL)

1. There was no representation for the petitioner even at the

previous hearing on 17.02.2009 and it was specifically posted for final

disposal today since the matter related to a prayer for rejection of

eviction petition under Order 7 Rule 11 CPC. There is no

representation today as well.

2. The petition is dismissed for non-prosecution and default of

appearance.

(K. KANNAN)
JUDGE
March 03, 2009
Pankaj*