High Court Punjab-Haryana High Court

Raj Kumar vs Gurnaib Singh And Others on 26 February, 2009

Punjab-Haryana High Court
Raj Kumar vs Gurnaib Singh And Others on 26 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                          Civil Revision No. 114 of 2009
                          Date of decision: 26.2.2009


Raj Kumar
                                                          ...Petitioner

                                   Versus

Gurnaib Singh and others                                  ...Respondents


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

Present:     Mr.J.S.Cooner, Advocate for the petitioner

S.D.ANAND, J.

The plaintiff-petitioner could not file the requisite court fee

within the time prescribed by the learned Trial Court.

The learned counsel appearing on behalf of the petitioner

states that the order would be complied with faithfully this time.

The petition shall stand allowed in limine. The plaintiff-

petitioner shall file the deficit court fee within one month from today.

February 26, 2009                                   (S.D.Anand)
Pka                                                    Judge