Punjab-Haryana High Court
M/S National Rice And General … vs M/S Ganga Ram Sohan Lal on 3 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.R. No. 6840 of 2008 (O&M)
Date of Decision: 3.2.2009
M/s National Rice and General Mills
....Petitioner
Versus
M/s Ganga Ram Sohan Lal
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. B.S. Bhalla, Advocate
for the petitioner.
RAJESH BINDAL J
****
Learned counsel for the petitioner very fairly submits that C.R. No.
6745 of 2008 involving the similar issue regarding attachment of property under
Order 38 Rule 5 CPC has already been dismissed by this Court on December 5,
2008.
For the reasons stated in the aforesaid petition, the present petition
is dismissed.
(RAJESH BINDAL)
3.2.2009 JUDGE
Reema