IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CR No.350 of 2007(O&M)
Date of decision: 30.5.2009
Surinder Gulati ......Petitioner
Versus
Estate Officer, U.T. Chandigarh
and others ......Respondents
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Kunal Mulwani, Advocate for the petitioner.
Mr. Harminderjit Singh, Advocate for respondents No.5 and 6.
* * *
Rakesh Kumar Garg, J.(Oral)
CM No.1210-CII of 2007
CM is allowed subject to all just exceptions.
CR No.350 of 2007(O&M)
Counsel for respondents No.5 and 6 states that the main suit
has been decreed by the trial Court on 26.5.2009. However, learned
counsel for the petitioner states that the complaint filed by the respondent
is pending for 6.6.2009 before the Lok Adalat which is yet to be withdrawn
by respondents No.5 and 6.
Since the main suit has already been decreed, this revision
petition does not survives.
Dismissed as having become infructuous.
May 30, 2009 (RAKESH KUMAR GARG) ps JUDGE