High Court Punjab-Haryana High Court

Dinesh Jain vs M/S Vishnu Apartments Pvt. Ltd. … on 2 April, 2009

Punjab-Haryana High Court
Dinesh Jain vs M/S Vishnu Apartments Pvt. Ltd. … on 2 April, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                      CR. No. 3793 of 2008
                                      Date of decision: 02.04.2009

Dinesh Jain
                                                                 ...Petitioner

                             Versus
M/s Vishnu Apartments Pvt. Ltd. And others

                                                               ...Respondents

CORAM: HON'BLE MR.JUSTICE A.N. JINDAL

Present:      Mr.Vishal Garg, Advocate for the petitioner.

              Mr.Pankaj Gupta, Advocate for respondent No.1.

              Mr.Shekhar Verma, Advocate for respondent Nos. 2 and 3.

              Mr.Parduman Yadav, DAG, Haryana for respondents No.4&5.

                          ***
A.N. Jindal, J.

Counsel for the petitioner submits that the matter has been

compromised. In view of this, the instant petition has become infructuous.

Dismissed as having become infructuous.

April 02 , 2009                                          ( A.N.Jindal )
amrit                                                         Judge