IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
F.A.O. No.2879 of 2001
Date of Decision: July 28, 2008
Harbans Kaur & Others
.....APPELLANT(S)
VERSUS
Maghi Singh @ Maghar Singh & Others
.....RESPONDENT(S)
. . .
CORAM: HON’BLE MR. JUSTICE AJAI LAMBA
PRESENT: – None for the appellants.
Mr. Suneet Sharma, Advocate, for Mr. Amit
Rawal, Advocate, for respondent
No.3.
. . .
AJAI LAMBA, J (Oral)
On 3.3.2008, the following order was
passed:-
“None appeared for the appellants on 14.1.2008.
Showing indulgence, the matter was adjourned for today.
Today again, none has put in appearance on behalf
of the appellants.
Issue notice to the appellants so that some
arrangements can be made to pursue the matter.
Adjourned to 28.7.2008.”
None has put in appearance despite second
call. It seems that the appellants are not interested
in pursuing the matter. Even the notices issued to the
FAO No.2879 of 2001 [2]
appellants have been received back duly served.
Dismissed for want of prosecution.
(AJAI LAMBA)
July 28, 2008 JUDGE
avin