Punjab-Haryana High Court
Present: Shri R.S.Sihota vs Unknown on 8 January, 2009
Crl Misc 16092-M of 2008
Present: Shri R.S.Sihota, Senior Advocate, with Shri H.P.S.Ishar,
Advocate, for the petitioner
Shri Kulvir Narwal, AAG, Haryana
Shri Shiv Kumar, Advocate, for the complainant
Counsel for the petitioner has stated at the bar that Annexures
P-1 and P-2 have been got cancelled. Counsel for the complainant has
gone through the documents and is satisfied. His contention is that the
petitioner has got the mutation attested in favour of the complainant on the
basis of said documents. Counsel for the petitioner states on instructions
from his client at the bar that possession shall be delivered to the
complainant.
So, the order dated 4-7-2008 is made absolute. However, the
petitioner shall be bound by his undertaking.
Sd/-
{K.C.Puri}
mandeepkr Judge
8-01-2009