IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
R.A. No. 74-CII of 2007 (O&M) in
CIVIL REVISION NO. 3073 OF 1993
DATE OF DECISION: March 06, 2009.
Parties Name
M/S Liberty Leather
...APPLICANT
VERSUS
Haryana State and another
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. Puneet Gupta,
Advocate, for the applicant.
Mr. S.S.Patter, Sr. D.A.G., Haryana;
JASBIR SINGH, J. (oral)
ORDER:
CM No. 12434-CII of 2007:
This application has been filed for condonation of 8 days’ delay
in refiling the review application. In view of averments made in the
application, supported by an affidavit, it is allowed and delay of 8 days in
refiling the review application is condoned.
CM No. 12435-CII of 2007:
This application has been filed u/S 151 CPC for condonation of
33 days’ delay in filing the review application. In view of averments made in
the application, supported by an affidavit, it is allowed and delay of 33 days
in filing the review application is condoned.
R.A. No. 74-CII of 2007
No case is made out to clarify the order earlier passed, as has
R.A. No. 74-CII of 2007 -2-
been prayed in this application. Dismissed.
March 06, 2009. ( Jasbir Singh ) DKC Judge