T.A. No. 298 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
T.A. No. 298 of 2009
Date of Decision: August 27, 2009
Rajinder Singh
.....Petitioner
Vs.
Mohinder Kaur and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Ms. J.J. Kaur, Advocate
for the petitioner.
-.-
M.M.S. BEDI, J. (ORAL)
Counsel for the petitioner submits that the application filed
before the District Judge for transfer has been dismissed as withdrawn. It is
contended that Sh.H.S. Sandhu, Advocate, was not authorized to withdraw
the petition.
This petition is disposed of with liberty to the petitioner to
approach the District Judge, Kapurthala, again for adjudication of the
transfer application. It will be open to the petitioner to engage other
T.A. No. 298 of 2009 [2]
counsel. In case any such application is moved, the District Judge will take
up the said application and decide the same taking into consideration the
averments made in this petition as well as in the transfer application filed
before the District Judge.
August 27, 2009 (M.M.S.BEDI) sanjay JUDGE