High Court Punjab-Haryana High Court

Brij Lal And Another vs Haryana Financial Corporation on 19 November, 2009

Punjab-Haryana High Court
Brij Lal And Another vs Haryana Financial Corporation on 19 November, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 5878 of 2008

Date of decision: November 19, 2009

Brij Lal and another
                                                       .. Petitioners

                   Vs.

Haryana Financial Corporation
                                                       .. Respondent

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

Present: Mr. Ashish Gupta, Advocate for the petitioners.

Mr. Kamal Sehgal, Advocate for the respondent.

A.N. Jindal, J
Stated that the instant petition has become infructuous as the
suit has been decided by the trial court.

Dismissed being infructuous.



November 19, 2009                                      (A.N. Jindal)
deepak                                                       Judge