CM No.3637-C of 2007,
CM No.8990-C of 2008 &
RSA No.1764 of 2003
Arjan Singh versus Pritpal Singh and Ors.
Present: Mr.R.D.Bawa, Advocate
for the applicant-respondents
Mr.Anurag Chopra, Advocate
for the non-applicant-appellants
****
CM No.3637-C of 2007
This is an application under Order 1 Rule 10 read with Order
XXII Rule 10 read with Section 151 CPC to implead Sarwan Singh, Balbir
Chand, Sher Chand sons of Narain Dass son of Kesar Ram, resident of
village Bagge Ke Uttarh, Tehsil Jalalabad, District Ferozepur, on the
ground that they are the subsequent vendees of plaintiff-respondent No.1
and they have stepped into the issues of plaintiff-respondent and the
decision of this appeal shall affect their rights. Counsel for the appellants
has no objection if these applicants are impleaded as respondents.
This application is allowed.
Applicants are impleaded as respondents No.6 to 8.
Office to make necessary corrections.
CM No.8990-C of 2008
This is an application under Order 23 Rule 1 CPC for withdrawl
of the appeal.
It is stated in the application that the matter has been
compromised as per the compromise deed dated 05.09.2008, which has
been attached as per Annexure A-1 with this application. This fact is not
disputed by the counsel for the plaintiff-respondent as well as the newly
added respondents.
It has further been stated that as per this compromise, this
appeal is to be dismissed as withdrawn.
CM No.3637-C of 2007, -2-
CM No.8990-C of 2008 &
RSA No.1764 of 2003
Arjan Singh versus Pritpal Singh and Ors.
Application allowed.
The appeal is ordered to be dismissed as withdrawn.
September 23,2008 (RAKESH KUMAR GARG) neenu JUDGE