IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
RSA No.1740 of 1980
Date of Decision: 23.07.2009
Pat Ram
...Appellant
VERSUS
Narain through LRs
...Respondents
CORAM: HON'BLE MR.JUSTICE AJAY TEWARI
Present: None for the appellant.
Mr. Amit Jain, Advocate
for the respondents.
***
AJAY TEWARI J. (ORAL)
Learned counsel for the respondents states that against the same
judgments his client Gurbax Singh had filed RSA No.1371 of 1980 which
was decided vide judgment/order dated 18.11.2008 wherein the plea put
forward by Pat Ram, appellant in this case was accepted.
In the circumstances, this appeal is directed to be decided in the
same terms. However, liberty is granted to the learned counsel for the
appellant to move an appropriate application in case anything survives.
As the main case has been disposed of therefore all the pending
civil miscellaneous applications in the case also stand disposed of.
( AJAY TEWARI )
July 23, 2009 JUDGE
ashish