High Court Punjab-Haryana High Court

Prem Hawa vs Navtej Singh Bains on 24 August, 2009

Punjab-Haryana High Court
Prem Hawa vs Navtej Singh Bains on 24 August, 2009
                                                                       1
C.R.No. 2731 of 2000

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                  ---

Civil Revision No. 2731 of 2000

Date of Decision: 24.8.2009

Prem Hawa — Petitioner

Versus

Navtej Singh Bains — Respondent

CORAM: HON’BLE MR. JUSTICE AJAY KUMAR MITTAL

***

PRESENT: Mr. Diwanshu Jain, Advocate
for the petitioner.

Mr. Keshav Kataria, Advocate
for the respondent.

AJAY KUMAR MITTAL, J
Learned counsel appearing for the defendant-petitioner

states that the ordered impugned in this petition arises from an

application under Order 39 Rules 1 and 2 of the Code of Civil

Procedure for grant of temporary injunction. The trial court had

dismissed the application filed by the plaintiff for temporary injunction

vide order dated 26.2.1999 whereas the appeal preferred by him was

accepted by the District Judge vide order dated 8.4.1999 and

temporary injunction was granted in his favour.

Learned counsel further states that the suit out of which

this revision has arisen has already been decided by the trial court
2
C.R.No. 2731 of 2000

and consequently, the present revision petition has been rendered

infructuous and may be dismissed as such. Learned counsel

appearing for the respondent has no objection to this.

In view of the above, the revision petition is dismissed as

infructuous. There will be no orders as to costs.



                                         (AJAY KUMAR MITTAL)
August 24, 2009                                JUDGE
*RKMALIK