Regular Second Appeal No. 311 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Regular Second Appeal No. 311 of 2008
Date of Decision: 22.12.2008
Bakhshish Singh
...Appellant
Versus
Natha Singh
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. L.S.Sidhu, Advocate
for the appellant.
Mr. S.K.Arora, Advocate
for the respondent.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present appeal has been filed by Bakshish Singh. A suit
for specific performance was preferred by Natha Singh, who is present
in the Court and has been identified by his counsel Mr. S.K. Arora,
Advocate.
Even though the suit of Natha Singh was decreed and appeal
preferred by Bakhshish Singh as legal representative of Chanan Singh
was dismissed, he has filed the present regular second appeal.
Bakhshish Singh, appellant, is also present in the Court and
has been identified by Mr. L.S. Sidhu, Advocate. He states that a
compromise has been effected. Therefore, he does not want to pursue
the present appeal and the same may be dismissed as withdrawn in view
Regular Second Appeal No. 311 of 2008 2
of the compromise (Annexure A1).
Since the counsel for the parties are in agreement and both the
appellant and respondent are present in the Court and they state that
they shall abide by the compromise, as prayed, present appeal is
dismissed as withdrawn.
(Kanwaljit Singh Ahluwalia)
Judge
December 22, 2008
“DK”