High Court Punjab-Haryana High Court

Balwant Singh Sagoo And Another vs Jatinder Singh Son Of Laxman Singh on 23 July, 2009

Punjab-Haryana High Court
Balwant Singh Sagoo And Another vs Jatinder Singh Son Of Laxman Singh on 23 July, 2009
        In the High Court for the States of Punjab and Haryana at Chandigarh
                                  ...

COCP No. 1019 of 2008

Date of decision: July 23,2009

Balwant Singh Sagoo and another
..Petitioners.

Versus

Jatinder Singh son of Laxman Singh ..Respondent.

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr.Amit Dhawan, Advocate
for the petitioner
Mr. Anupam Bhardwaj, Advocate
with Jatinder Singh, respondent in person

Rakesh Kumar Garg,J(Oral)

Respondent is present in Court and has handed over the keys of

the demised premises to the counsel for the petitioner.

Admittedly, the execution proceedings are pending in the executing

court for execution of the order dated 7.2.2008 passed in this Court in

C.R.No.6193 of 2006.

In view of the aforesaid fact, I am not inclined to proceed further in

this contempt petition.

Rule discharged.

However, the petitioner shall be at liberty to continue with the

execution proceedings in accordance with law.


July 23, 2009                                          (RAKESH KUMAR GARG)
           nk                                                  JUDGE