IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 288 of 2005 ( O&M )
DATE OF DECISION : 26.08.2009
Kehar Singh and others
.... PETITIONERS
Versus
Samadh Baba Daulat Gir, Village Dhundreri and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: None for the petitioners.
Mr. Rajinder Goyal, Advocate,
for the respondents.
***
SATISH KUMAR MITTAL , J. ( Oral )
The plaintiffs have filed the instant petition against the orders
passed by the trial court as well as the appellate court, whereby the interim
injunction during the pendency of the suit has been declined.
Counsel for the respondents-defendants states that the main
suit, filed by the petitioners has been dismissed by the Court of Civil Judge
(Junior Division), Kaithal, vide judgment and decree dated 26.2.2009. He
has produced the certified copy of the judgment and decree, which is taken
on record.
In view of the aforesaid fact, this petition is dismissed as
having become infructuous.
August 26, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE