High Court Punjab-Haryana High Court

Balwinder Singh And Others vs Satpal Singh on 20 October, 2009

Punjab-Haryana High Court
Balwinder Singh And Others vs Satpal Singh on 20 October, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                           Civil Revision No.4102 of 2009 (O&M)
                           Date of Decision 20.10.2009

Balwinder Singh and others
                                                     ...... Petitioners

                           VERSUS

Satpal Singh
                                                     ...... Respondent

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

Present:       Mr.R.S.Chahal, Advocate,
               for the petitioners

               Mr.D.S.Pheruman, Advocate,
               for the respondent.

                           *****

A.N.JINDAL, J(ORAL):

The petitioner has brought this petition for dispossession of the

petitioners from the land in dispute during the pendency of the stay

application.

In view of the matter, that stay application has already been

decided, this petition has become infructuous.

Dismissed as having become infructuous.

(A.N.Jindal)
Judge
20.10.2009
mamta-II