High Court Punjab-Haryana High Court

Gurpartap Singh vs Kewal Singh And Others on 6 January, 2009

Punjab-Haryana High Court
Gurpartap Singh vs Kewal Singh And Others on 6 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH.

                                   C.R. No.179 of 2008 (O&M)

                                   Date of Decision: 6.1.2009.

Gurpartap Singh
                                              ....Petitioner

            Versus

Kewal Singh and others
                                               ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:- Mr.Shakun Chug, Advocate
          for Mr.L.M.Gulati, Advocate
          for the petitioner.

            Mr.Ajay Pal Singh, Advocate
            for the respondents.

RAJESH BINDAL, J.

****

Learned counsel for the petitioner submits that the parties

to the dispute have compromised the matter and in terms thereof

even the civil suit filed before the trial Court has been withdrawn.

In view of this development, he wishes to withdraw the

present petition.

Dismissed as withdrawn.




                                          (RAJESH BINDAL)
6.1.2009                                      JUDGE
Reema