Punjab-Haryana High Court
M/S Dhandi Builder Limited And … vs M/S Kay Emm Kay on 26 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-32156 of 2009
Date of decision:26.11.2009.
M/s Dhandi Builder Limited and another ...Petitioners
Versus
M/s Kay Emm Kay ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. H.S.Dhandi, Advocate, for the petitioners.
Mr. Onkar Singh, Advocate, for the respondent.
*****
S.D.ANAND, J.
On consensual basis, the matter is withdrawn from the
relevant Court at Jalandhar and transferred to the Court of the
learned Chief Judicial Magistrate, Kapurthala. The concerned
Court shall forward the records to the learned Transferee Court.
Both the parties, through their learned counsel, are
directed to appear before the learned Transferee court on
07.12.2009.
Disposed of accordingly.
November 26, 2009 (S.D.ANAND) vinod* JUDGE