Punjab-Haryana High Court
Narinder Pal vs Surinderjit Singh And Others on 21 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.4717 of 2009 (O&M)
Date of Decision 21.08.2009
Narinder Pal
......Petitioner
VERSUS
Surinderjit Singh and others
......Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Sudeep Mahajan, Advocate,
for the petitoner.
*****
A.N.JINDAL, J(ORAL):
The petitioner has filed this petition against the order dated
16.07.2009, passed by Civil Judge (Junior Division), Amritsar, whereby the
application of petitioner-defendant under Order 14 Rule 5 C.P.C. has been
dismissed.
I have examined the pleadings as well as the issues. However,
all the issues are covered under issue No.1 and the trial Court shall decide
the questions so raised by the petitioner while deciding issue No.1. No
formal issue is required.
Dismissed.
(A.N.Jindal)
Judge
21.08.2009
mamta-II