High Court Punjab-Haryana High Court

Ajay Kaul vs Satpal And Others on 25 March, 2009

Punjab-Haryana High Court
Ajay Kaul vs Satpal And Others on 25 March, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 2763 of 2008

Date of decision: March 25, 2009


Ajay Kaul
                                                        .. Petitioner

                    Vs.

Satpal and others
                                                        .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. B.D. Sharma, Advocate for the petitioner.

A.N. Jindal, J
Learned counsel for the petitioner has not complied with the
order dated 13.5.2009, therefore, stay granted by this Court vide order dated
13.5.2009 stands vacated.

Having examined the impugned order, no fault could be found
with the same. It is well reasoned and well founded. Consequently, no
interference is called for.

Dismissed.

March 25, 2009                                          (A.N. Jindal)
deepak                                                        Judge