High Court Punjab-Haryana High Court

Om Parkash And Others vs Ram Kishan And Others on 11 May, 2009

Punjab-Haryana High Court
Om Parkash And Others vs Ram Kishan And Others on 11 May, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                     C.R. No. 4851 of 2008 (O&M)
                                     Date of decision : May 11, 2009
Om Parkash and others
                                                        Petitioners

                        Versus

Ram Kishan and others
                                                        Respondents

CORAM : HON'BLE MR. JUSTICE A.N. JINDAL

Present:     Mr. R.N. Lohan, Advocate
             for the petitioners

A.N. JINDAL, J. (ORAL)

The application of the petitioners was dismissed mainly

on the ground that the applicants had not disclosed their parentage,

residence, situation of land etc. in the application.

Now faced with the situation, counsel for the petitioners

wants to withdraw this petition with liberty to file fresh one with better

particulars and disclosing how they are necessary parties in the suit.

In view of the matter, this petition is dismissed as

withdrawn with liberty to file a fresh with better particulars.



                                                        (A.N.JINDAL)
11.05.2009                                                JUDGE
reena