High Court Punjab-Haryana High Court

Pritam Singh vs Hari Singh And Others on 20 April, 2009

Punjab-Haryana High Court
Pritam Singh vs Hari Singh And Others on 20 April, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                        Civil Revision No. 79 of 2009
                        Date of decision: 20.04.2009.


Pritam Singh

                                                       Petitioner

                                Versus

Hari Singh and others

                                                 ...Respondents


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.


Present:   Mr. Rakesh Chopra, Advocate for the petitioner.

           Mr. I.P.S.Bains, Advocate for the respondents No.6 to 8.

                                         *****

S.D.ANAND, J.

The impugned order cannot, by any stretch of

interpretation, be said to be self-contained in character.

The petition shall stand allowed and the impugned order

shall stand set aside with a direction to the learned Trial Court to

rehear the parties and pass an order afresh in accordance with law.

April 20, 2009                                   (S.D.Anand)
Pka                                                 Judge