High Court Punjab-Haryana High Court

Gurdip Singh vs Avtar Singh And Others on 23 November, 2009

Punjab-Haryana High Court
Gurdip Singh vs Avtar Singh And Others on 23 November, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                 Civil Revision No. 6832 of 2009(O&M)

                                 Date of Decision: November 23 , 2009


Gurdip Singh                                 .... Petitioner

         Versus

Avtar Singh and others                        ...... Respondents


Coram:        Hon'ble Mr. Justice Ajay Tewari

Present:  Mr.V.K.Sandhir, Advocate
          for the petitioner.
                 ****
Ajay Tewari, J.

This petition has been filed against concurrent orders of the

courts below on application Under Order 39 rules 1 and CPC restraining the

petitioner from alienating the land in dispute.

The respondents filed a suit claiming that one Ishro was owner

of certain land and that they being her Class-I heirs were entitled to joint

possession thereof along with the petitioner who is her collateral Both the

courts below have on a prima facie consideration of the matter restrained the

petitioner from alienating the land in dispute. Learned counsel has not been

able to persuade me that the orders suffer from such material irregularity as

to be liable for interference under Article 227 of the Constitution of India.

Consequently this revision petition is dismissed.

Since the main case has been decided, the pending Civil Misc.

Applications, if any, stand disposed of.

(AJAY TEWARI)
JUDGE
November 23 , 2009
sunita