High Court Punjab-Haryana High Court

Parkash Chand And Jaipal Kumar … vs Balwant Rai And Others on 23 March, 2009

Punjab-Haryana High Court
Parkash Chand And Jaipal Kumar … vs Balwant Rai And Others on 23 March, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                         R.S.A.No.2301 of 1985 (O&M)
                         Date of Decision 23.03.2009

Parkash Chand and Jaipal Kumar (through their L.Rs.) and another

                                                          ......Appellants

                         VERSUS


Balwant Rai and others
                                                    ......Respondents

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

Present:     Mr.R.L.Batta, Senior Advocate,
             with Mr.J.S.Saggi, Advocate,
             for the appellants.

             Mr.Sandeep Arora, Advocate,
             for the respondents.
                          *****

A.N.JINDAL, J (ORAL):

The appellants have filed the present appeal for setting aside
the judgment dated 23.04.1985, passed by Additional Distt. Judge,
Ludhiana.

Both the parties admittedly having compromised the matter
vide compromise deed Mark-A appended to the application dated
17.01.2008 and on the basis of the compromise deed Mark-A, state to
decide the appeal in the terms of the compromise.

In this view of the matter, this appeal is accepted and the
impugned judgment is set aside and decree is passed in the terms of the
compromise; the parties would remain bound by the compromise dated
20.04.2007 Mark-A executed between them and they will act upon the said
compromise within three months, failing which the appellants and
respondents No.3 to 7 will be at liberty to execute the decree in accordance
with law. The compromise deed Mark-A would form the part of the decree.

(A.N.Jindal)
Judge
19.03.2009
mamta-II