IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
TA No. 241 of 2008
Decided on : 22-01-2009
Mamta and another
....Applicants
VERSUS
Amit Bhatia
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Kunal Chhoker, Advocate for the applicants.
Mr. Umesh Narang, Advocate for the respondent.
MAHESH GROVER, J
This is an application under Section 24 CPC for transfer of
petition titled as ‘Amit Bhatia versus Mamta’ pending in the Court of
District & Sessions Judgje, Karnal to a Court of competent jurisdiction at
Yamunanagar.
Learned counsel for the respondent states that the petition
referred to above has been dismissed as withdrawn.
In this view of the matter, the present application has become
infructuous and the same is dismissed as such.
January 22 , 2009 (Mahesh Grover) rekha Judge