Punjab-Haryana High Court
Gurpartap Singh vs Kewal Singh And Others on 6 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.R. No.179 of 2008 (O&M)
Date of Decision: 6.1.2009.
Gurpartap Singh
....Petitioner
Versus
Kewal Singh and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Shakun Chug, Advocate
for Mr.L.M.Gulati, Advocate
for the petitioner.
Mr.Ajay Pal Singh, Advocate
for the respondents.
RAJESH BINDAL, J.
****
Learned counsel for the petitioner submits that the parties
to the dispute have compromised the matter and in terms thereof
even the civil suit filed before the trial Court has been withdrawn.
In view of this development, he wishes to withdraw the
present petition.
Dismissed as withdrawn.
(RAJESH BINDAL)
6.1.2009 JUDGE
Reema