Punjab-Haryana High Court
Balwinder Singh And Others vs Satpal Singh on 20 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.4102 of 2009 (O&M)
Date of Decision 20.10.2009
Balwinder Singh and others
...... Petitioners
VERSUS
Satpal Singh
...... Respondent
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.R.S.Chahal, Advocate,
for the petitioners
Mr.D.S.Pheruman, Advocate,
for the respondent.
*****
A.N.JINDAL, J(ORAL):
The petitioner has brought this petition for dispossession of the
petitioners from the land in dispute during the pendency of the stay
application.
In view of the matter, that stay application has already been
decided, this petition has become infructuous.
Dismissed as having become infructuous.
(A.N.Jindal)
Judge
20.10.2009
mamta-II