IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No. 1258 of 2006
Date of decision: 11th August, 2009
Sarwan Singh alias Swaran Singh
........Petitioner
Versus
Malkiat Singh
.........Respondent
Before: HON'BLE MR. JUSTICE RAJIVE BHALLA
Present: Mr. M.K.Garg, Advocate
for the petitioner.
Mr. Anand Kataria, Advocate
for the respondent.
Rajive Bhalla, J.
Prayer in this petition, filed under Section 227 of the
Constitution of India, is to set aside the order dated 29.09.2005,
passed by the Civil Judge (Junior Division), Moga, whereby, the
petitioner’s defence has been struck off.
Counsel for the respondent states that he has no
objection, if the order dated 29.09.2005, is set aside.
In view of the statement, made by counsel for the
respondent, the revision petition is allowed, the order dated
29.09.2005 is set aside.
Parties are directed to appear before the trial court on
23.09.2009, for further proceedings.
[RAJIVE BHALLA]
JUDGE
11th August, 2009
SKaushik