1. S.B. Civil Misc. Restoration Application No.182 of 2009.
IN
S.B. Civil Revision Petition No.1109 of 1999.
Smt. Vimla Devi Vs. State & Others
2. S.B. Civil Revision Petition No.1109 of 1999.
Smt. Vimla Devi Vs. State & Others
Date of Order :::: 13/07/2009
Hon’ble Mr. Justice Dalip Singh
Mr. S.R. Surana, Counsel for the Applicant-Petitioner
Learned counsel for the applicant-petitioner Mr. S.R. Surana submits that the restoration application may be allowed and the petitioner may be permitted to withdraw the revision petition.
Prayer made is allowed.
The restoration application is allowed. S.B. Civil Revision Petition bearing No.1109/1999 is also dismissed as withdrawn.
The stay application, filed with the revision petition also stands disposed of.
(Dalip Singh) J.
ashok/