Punjab-Haryana High Court
Om Parkash And Others vs Ram Kishan And Others on 11 May, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R. No. 4851 of 2008 (O&M)
Date of decision : May 11, 2009
Om Parkash and others
Petitioners
Versus
Ram Kishan and others
Respondents
CORAM : HON'BLE MR. JUSTICE A.N. JINDAL
Present: Mr. R.N. Lohan, Advocate
for the petitioners
A.N. JINDAL, J. (ORAL)
The application of the petitioners was dismissed mainly
on the ground that the applicants had not disclosed their parentage,
residence, situation of land etc. in the application.
Now faced with the situation, counsel for the petitioners
wants to withdraw this petition with liberty to file fresh one with better
particulars and disclosing how they are necessary parties in the suit.
In view of the matter, this petition is dismissed as
withdrawn with liberty to file a fresh with better particulars.
(A.N.JINDAL)
11.05.2009 JUDGE
reena