IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH
...
Civil Revision No.6286 of 2008
Decided on : May 18, 2009
Pyare Lal
… Petitioner
VERSUS
Jagdish and others
… Respondents
CORAM :
HON’BLE MR.JUSTICE A.N.JINDAL
Present: Mr.Sudhir Aggarwal,
Advocate for the petitioner.
A.N.JINDAL, J.-
Heard.
Vide the impugned order dated 16.9.2008 passed by Additional
District Judge, Gurgaon, the application of the private respondents for
impleading them as party – respondents was allowed on the ground that
they have claimed themselves as `Dohlidars’ along with other respondents.
It is still to be decided by the Reference Court as to whether
the applicants are the `Dohlidars’ and have any right or the share in
compensation, which is to be adjudicated upon trial.
No illegality, much less any irregularity has been found in the
impugned order.
Dismissed.
May 18, 2009 ( A.N.JINDAL ) `gian' JUDGE