Punjab-Haryana High Court
Smt. Meena Devi & Ors vs Anil Kumar Shukla & Ors on 5 October, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
FAO No.703 of 2009 (O&M)
Date of decision: October 5, 2009.
Smt. Meena Devi & Ors.
...Appellant(s)
v.
Anil Kumar Shukla & Ors.
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: None for the applicant-appellant.
ORDER
Rakesh Kumar Garg, J. (Oral):
Certified copy of the impugned award has not been placed on
record of this case. An application for exempting the appellant from filing
certified copy of the impugned award was rejected vide order dated
24.8.2009. Thus, I find that the present appeal is not properly constituted as
mandated under Order 41 Rule 1 CPC.
Dismissed.
October 05, 2009. [ Rakesh Kumar Garg ]
kadyan Judge