High Court Punjab-Haryana High Court

Dharam Pal vs Jagdish on 3 August, 2009

Punjab-Haryana High Court
Dharam Pal vs Jagdish on 3 August, 2009
         IN THE HIGH COURT FOR THE STATES OF PUNJAB &
                   HARYANA AT CHANDIGARH
                              ...

COCP No.404 of 2009 (O&M)

Decided on : August 03, 2009

Dharam Pal
… Petitioner

VERSUS

Jagdish
… Respondent

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Paramjit Singh Jammu,
Advocate for the petitioner.

Ms.R.K.Thind, Advocate.

A.N.JINDAL, J.-

Contempt proceedings were initiated against the respondent for

alleged violation of the order dated 3.2.2009 (Annexure P-1) passed in Civil

Revision No.604 of 2009.

Since the aforesaid Civil Revision raising a dispute between

the same parties, itself has been dismissed, therefore, this petition also

deserves to be dismissed.

Disposed of as such.




August 03, 2009                             ( A.N.JINDAL )
`gian'                                           JUDGE