IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
COCP No. 1245 of 1999
Date of decision: February 02, 2009
Jaibir Singh
.....PETITIONER
Versus
R.K.Khullar and another
.....RESPONDENTS
CORAM: HON’BLE MR JUSTICE T.P.S.MANN
PRESENT: None for the petitioner.
Mr Dinesh K.Thakur, Advocate
for the respondents.
T.P.S.MANN, J. (Oral):
In view of the order passed today in COCP No.1244 of 1999
titled as “Ramesh Chander and others vs R.K.Khullar and another, the
present petition is disposed of with a direction to the respondents that if the
petitioner has not been absorbed so far, his case be considered for
absorption in the light of judgments attached as Annexures P-2 to P-6 with
CM No.8197-CII of 2008 which stand mentioned in the order passed in
aforesaid COCP No.1244 of 1999.
February 02, 2009 (T.P.S.MANN) Pds. JUDGE