High Court Punjab-Haryana High Court

Chameli vs Navaeen Sharma on 12 May, 2009

Punjab-Haryana High Court
Chameli vs Navaeen Sharma on 12 May, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 2675 of 2009 (O&M)

Date of decision: May 12, 2009

Chameli
                                                          .. Petitioner

                   Vs.

Navaeen Sharma
                                                          .. Respondent

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. S.K. Yadav, Advocate for the petitioner.

A.N. Jindal, J
Earlier the order was passed for selling the property with the
permission of the court and now the court has granted permission and
safeguarded the rights of the plaintiffs that the vendee will not further
alienate the property without seeking permission of the court.

No grounds to interfere. However, in order to avoid
multiplicity of the litigation, the vendee will not dispose of the property any
further.

Dismissed.

May 12, 2009                                              (A.N. Jindal)
deepak                                                          Judge