IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.1746 of 2005 (O&M)
Date of Decision 28.07.2009
Ajay Mahajan
......Petitioner
VERSUS
Najar Singh and another
......Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.T.N.Gupta, Advocate, for the petitioner.
*****
A.N.JINDAL, J(ORAL):
This revision petition, preferred by the petitioner-plaintiff
(herein referred as ‘the petitioner’) is directed against the order dated
20.12.2003, passed by Addl. Civil Judge (Senior Division), Gurdaspur
whereby application of the petitioner under Section 39 Rule 1 & 2 C.P.C.
has been dismissed.
Learned counsel for the petitioner has stated that this revision
petition has become infructuous and the same may be dismissed as
infructuous.
Dismissed as infructuous.
(A.N.Jindal)
Judge
28.07.2009
mamta-II