IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 6832 of 2009(O&M)
Date of Decision: November 23 , 2009
Gurdip Singh .... Petitioner
Versus
Avtar Singh and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr.V.K.Sandhir, Advocate
for the petitioner.
****
Ajay Tewari, J.
This petition has been filed against concurrent orders of the
courts below on application Under Order 39 rules 1 and CPC restraining the
petitioner from alienating the land in dispute.
The respondents filed a suit claiming that one Ishro was owner
of certain land and that they being her Class-I heirs were entitled to joint
possession thereof along with the petitioner who is her collateral Both the
courts below have on a prima facie consideration of the matter restrained the
petitioner from alienating the land in dispute. Learned counsel has not been
able to persuade me that the orders suffer from such material irregularity as
to be liable for interference under Article 227 of the Constitution of India.
Consequently this revision petition is dismissed.
Since the main case has been decided, the pending Civil Misc.
Applications, if any, stand disposed of.
(AJAY TEWARI)
JUDGE
November 23 , 2009
sunita