High Court Punjab-Haryana High Court

Mahesh Chugh vs State Bank Of Bikaner And Jaipur on 31 March, 2009

Punjab-Haryana High Court
Mahesh Chugh vs State Bank Of Bikaner And Jaipur on 31 March, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 4307 of 2008

Date of decision: March 31, 2009


Mahesh Chugh
                                                      .. Petitioner

                   Vs.

State Bank of Bikaner and Jaipur, Mandi Dabwali
                                                      .. Respondent

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: None for the petitioner.

Mr. H.C. Gupta, Advocate for the respondent.

A.N. Jindal, J
None has appeared on behalf of the petitioner despite calling
the case several times since morning. It appears that the petitioner is no
more interested in pursuing the case any further.

Under the circumstances, the instant petition is dismissed for
want of prosecution.

March 31, 2009                                        (A.N. Jindal)
deepak                                                      Judge