High Court Punjab-Haryana High Court

Bakhshish Singh vs Natha Singh on 22 December, 2008

Punjab-Haryana High Court
Bakhshish Singh vs Natha Singh on 22 December, 2008
Regular Second Appeal No. 311 of 2008                             1




      In the High Court of Punjab and Haryana, at Chandigarh.


              Regular Second Appeal No. 311 of 2008

                    Date of Decision: 22.12.2008


Bakhshish Singh
                                                            ...Appellant
                                Versus
Natha Singh
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. L.S.Sidhu, Advocate
         for the appellant.

         Mr. S.K.Arora, Advocate
         for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present appeal has been filed by Bakshish Singh. A suit

for specific performance was preferred by Natha Singh, who is present

in the Court and has been identified by his counsel Mr. S.K. Arora,

Advocate.

Even though the suit of Natha Singh was decreed and appeal

preferred by Bakhshish Singh as legal representative of Chanan Singh

was dismissed, he has filed the present regular second appeal.

Bakhshish Singh, appellant, is also present in the Court and

has been identified by Mr. L.S. Sidhu, Advocate. He states that a

compromise has been effected. Therefore, he does not want to pursue

the present appeal and the same may be dismissed as withdrawn in view
Regular Second Appeal No. 311 of 2008 2

of the compromise (Annexure A1).

Since the counsel for the parties are in agreement and both the

appellant and respondent are present in the Court and they state that

they shall abide by the compromise, as prayed, present appeal is

dismissed as withdrawn.

(Kanwaljit Singh Ahluwalia)
Judge
December 22, 2008
“DK”