IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Regular Second Appeal No. 2777 of 2008
Date of decision: September 02, 2008
Suraj Bhan
..Appellant
v.
Subedar Major Laxmi Narain
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Ms. Monisha Lamba, Advocate for the appellant.
..
Rajesh Bindal J.
The defendant-appellant is in appeal before this Court against
the judgment and decree of the learned Courts below whereby suit filed by
the plaintiff- respondent for recovery of Rs. 20,950/- was decreed along
with interest.
Keeping in view the fact that the amount involved in the
present appeal is merely Rs. 20,950/-, this Court would not like to interfere
in the findings recorded by the learned Court below.
Accordingly, the appeal is dismissed.
(Rajesh Bindal)
Judge
2.9.2008
mk