Civil Writ Petition No. 18463 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
1. Civil Writ Petition No. 18463 of 2009
Date of Decision: 7.12.2009
Ajaib Singh and Another
...Petitioners
Versus
Financial Commissioner, Punjab, Chandigarh, and Others
...Respondents
AND
2. Civil Writ Petition No. 18467 of 2009
Ajaib Singh and Another
...Petitioners
Versus
Financial Commissioner, Punjab, Chandigarh, and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. K.S. Chahal, Advocate
for the petitioners.
Kanwaljit Singh Ahluwalia, J. (Oral)
Counsel for the petitioners agreed that both Civil Writ Petitions
No. 18463 of 2009 and 18467 of 2009 titled as “Ajaib Singh and Another
v. Financial Commissioner, Punjab, Chandigarh and Others” can be
disposed of by way of common order.
Respondent No.5 Gurharjeet Kaur had filed a suit for rendition
of accounts. Assistant Collector Ist Grade, Sunam, had dismissed the
same in default. On the application made by the plaintiff on the ground
Civil Writ Petition No. 18463 of 2009 2
that her husband was posted in the border area, order of dismissal of
suit for non-prosecution was recalled by Assistant Collector Ist Grade,
Sunam, on 6.6.2003. Aggrieved against the same, petitioners filed an
appeal. District Collector, Sangrur, dismissed the appeal. Petitioners
were not satisfied. They filed revision. Commissioner, Patiala Division,
Patiala, had dismissed the revision. Still, petitioners filed second
revision before the Financial Commissioner, that was also dismissed.
Having made valiant attempts before the four authorities, petitioners
have approached this Court.
At this stage, counsel for the petitioners prays that petitioners
be permitted to withdraw the present writ petitions.
As prayed, both the Civil Writ Petitions are dismissed as
withdrawn.
(Kanwaljit Singh Ahluwalia)
Judge
December 7, 2009
“DK”