IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH
                         Civil Misc.No.17821-22-CII of 2009 and
                         Civil Revision No.403 of 2003 (O&M)
                         Date of Decision 09.11.2009
National Insurance Company Limited
                                                ...... Petitioner
                         VERSUS
Sahab Singh and others
                                                ...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present:    Mr.Harsh Aggarwal, Advocate,
            for the petitioner.
         Mr.K.S.Dhanora, Advocate,
         for the respondents.
                      *****
A.N.JINDAL, J(ORAL):
Civil Misc.No.17821-22-CII
On the grounds, mentioned in the application, petition is
restored to its original number.
C.Ms. Stand allowed.
Civil Revision No.403 of 2003
This petition is directed against the order dated 21.05.2002,
passed by Permanent Lok Adalat of this Court.
Learned counsel for the petitioner has submitted that as per
impugned order, passed by permanent Lok Adalat of this High Court, the
matter was kept open in case Insurance Company does not agree. I have
also gone through the order. Relevant part of the order is reproduced as
under:-
“Counsel for the appellants agrees to the proposed order. Two
months’ time is allowed to the Insurance Company to give
concurrence and pay the amount, otherwise, the High Court
Civil Misc.No.17821-22-CII of 2009 andCivil Revision No.403 of 2003 (O&M) -2-
may be moved for disposal of the appeal on merits according to
law.”
The intent and purport of the order is that it was based on
consent of the counsel and anticipated consent of the Company but the
Company did not give any consent to this order. I do not agree that such
order could be challenged by way of revision petition whereas the Company
was at liberty to move the application for disposal of the appeal on merits.
Faced with the situation, learned counsel for the petitioner
seeks permission to withdraw the present petition with liberty to move the
application to get the appeal decided on merits.
Request is allowed.
Dismissed as withdrawn with liberty aforesaid.
 (A.N.Jindal)
Judge
09.11.2009
mamta-II