IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.6148 of 2007 (O&M)
Date of decision: 03.03.2009
Nirmal Kumar Jain, Advocate .............Petitioner
Vs.
Parul Modgil ............Respondent
Present: None.
CORAM: HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see
the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K.KANNAN, J.(ORAL)
1. There was no representation for the petitioner even at the
previous hearing on 17.02.2009 and it was specifically posted for final
disposal today since the matter related to a prayer for rejection of
eviction petition under Order 7 Rule 11 CPC. There is no
representation today as well.
2. The petition is dismissed for non-prosecution and default of
appearance.
(K. KANNAN)
JUDGE
March 03, 2009
Pankaj*