Punjab-Haryana High Court
Ajmer Singh vs Smt.Babli on 22 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.R. No. 4266 of 2007 (O&M)
Date of Decision: 22.1.2009.
Ajmer Singh
....Petitioner
Versus
Smt.Babli
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Sukhdeep Parmar, Advocate
for the petitioner.
Mr.JS Dahiya, Advocate
for the respondent.
RAJESH BINDAL, J.
****
Learned counsel for the petitioner submits that the
petitioner had taken brief from him and he has no instructions to
appear any further in the case.
Dismissed for non-prosecution.
(RAJESH BINDAL)
22.1.2009 JUDGE
Reema