1
C.R.No. 2731 of 2000
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
---
Civil Revision No. 2731 of 2000
Date of Decision: 24.8.2009
Prem Hawa — Petitioner
Versus
Navtej Singh Bains — Respondent
CORAM: HON’BLE MR. JUSTICE AJAY KUMAR MITTAL
***
PRESENT: Mr. Diwanshu Jain, Advocate
for the petitioner.
Mr. Keshav Kataria, Advocate
for the respondent.
—
AJAY KUMAR MITTAL, J
Learned counsel appearing for the defendant-petitioner
states that the ordered impugned in this petition arises from an
application under Order 39 Rules 1 and 2 of the Code of Civil
Procedure for grant of temporary injunction. The trial court had
dismissed the application filed by the plaintiff for temporary injunction
vide order dated 26.2.1999 whereas the appeal preferred by him was
accepted by the District Judge vide order dated 8.4.1999 and
temporary injunction was granted in his favour.
Learned counsel further states that the suit out of which
this revision has arisen has already been decided by the trial court
2
C.R.No. 2731 of 2000
and consequently, the present revision petition has been rendered
infructuous and may be dismissed as such. Learned counsel
appearing for the respondent has no objection to this.
In view of the above, the revision petition is dismissed as
infructuous. There will be no orders as to costs.
(AJAY KUMAR MITTAL)
August 24, 2009 JUDGE
*RKMALIK