High Court Punjab-Haryana High Court

C.R.No.3913 Of 2 vs Shyam Charan And Another on 1 August, 2011

Punjab-Haryana High Court
C.R.No.3913 Of 2 vs Shyam Charan And Another on 1 August, 2011
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND

                        HARYANA AT CHANDIGARH

                                        C.R.No.3913 of 2011
                                        Date of Order: 1.8.2011
Smt Devindri Devi

                                                           .....Petitioner

                                       Vs.

Shyam Charan and another

                                                           .....Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Sharad Yadav, Advocate for the petitioner.

JASWANT SINGH, J (ORAL)

Defendant No.2-petitioner had filed the instant revision petition

under Section 227 of the Constitution assailing the order dated 6.4.2007

passed by learned Civil Judge (Jr. Division), Nuh whereby he had been

ordered to be proceeded ex parte; as also the order dated 3.6.2011 whereby

his application for setting aside the ex parte order was dismissed on the

ground that there was a report of refusal to accept the summons on record as

also on the ground of the application having been moved after a delay of

three years.

At the time of arguments, learned counsel for the petitioner

submits that the present revision petition has become infructuous since the

suit itself has been decided.

Dismissed as infructuous.

August 01, 2011                                      ( JASWANT SINGH )
manoj                                                      JUDGE