High Court Punjab-Haryana High Court

Rajinder Singh vs Mohinder Kaur And Others on 27 August, 2009

Punjab-Haryana High Court
Rajinder Singh vs Mohinder Kaur And Others on 27 August, 2009
T.A. No. 298 of 2009                                                    [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                   CHANDIGARH.

                                    T.A. No. 298 of 2009

                                    Date of Decision: August 27, 2009



Rajinder Singh

                                          .....Petitioner

                Vs.

Mohinder Kaur and others

                                          .....Respondents


CORAM:          HON'BLE MR. JUSTICE M.M.S. BEDI.

                             -.-

Present:-       Ms. J.J. Kaur, Advocate
                for the petitioner.

                      -.-



M.M.S. BEDI, J. (ORAL)

Counsel for the petitioner submits that the application filed

before the District Judge for transfer has been dismissed as withdrawn. It is

contended that Sh.H.S. Sandhu, Advocate, was not authorized to withdraw

the petition.

This petition is disposed of with liberty to the petitioner to

approach the District Judge, Kapurthala, again for adjudication of the

transfer application. It will be open to the petitioner to engage other
T.A. No. 298 of 2009 [2]

counsel. In case any such application is moved, the District Judge will take

up the said application and decide the same taking into consideration the

averments made in this petition as well as in the transfer application filed

before the District Judge.

August 27, 2009                                   (M.M.S.BEDI)
 sanjay                                             JUDGE