High Court Punjab-Haryana High Court

Nathu Ram vs Ashok Batra And Others on 5 March, 2009

Punjab-Haryana High Court
Nathu Ram vs Ashok Batra And Others on 5 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                                                   C.O.C.P. No. 762 of 1992
                                                Date of Decision : March 5, 2009


Nathu Ram
                                                                  ....Petitioner
                                   Versus

Ashok Batra and others
                                                              .....Respondents

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :   None for the petitioner.

            Mr. Narender Yadav, Advocate for
            Mr. A.R.Takkar, Advocate
            for respondents No.1 to 4.

            Mr. S.S.Sahu, Asstt. Advocate General, Punjab,
            for respondents No. 5 to 7.


T.P.S. MANN, J. (Oral)

The present petition had been filed by the petitioner through

Mr.P.S.Patwalia, Advocate, who was lateron elevated to the Bench.

Accordingly, on the last date of hearing, notice was issued to the petitioner

for today so as to enable him to make arrangement for his represntation in the

petition.

As per the office report, notice issued to the petitioner has been

received back unserved with the report of incomplete address.

The address of the petitioner has not been supplied by any one

else other than his counsel, who had filed the contempt petition in the year
C.O.C.P. No. 762 of 1992 -2-

1992. Moreover, learned counsel for respondents No.1 to 4 states that after

the admission of the contempt petition, the matter had been amicably sorted

out between the parties.

In view of the above, the present petition has been rendered

infructuous and is, accordingly, disposed of.





                                                ( T.P.S. MANN )
March 5, 2009                                        JUDGE
ajay-1