Punjab-Haryana High Court
Ravinder Kumar & Others vs Financial Commissioner Revenue on 25 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH
                         Civil Writ Petition No.14872 of 2011
                         Date of Decision: August 25, 2011
Ravinder Kumar & others
                                                         Petitioners
                                 Versus
Financial Commissioner Revenue, Haryana & others
                                                         ...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present:    Mr.N.D.Achint, Advocate,
            for the petitioners.
                         *****
RANJIT SINGH, J.
 The petitioners have filed this writ petition pleading that
the partition has been ordered in violation of the mode of partition.
During the course of arguments, however, counsel for the petitioners
submits that the Gair Mumkin Chah has been given to the
respondents. Counsel for the petitioners has not been able to show
as to how Gair Mumkin Chah would be in the ownership of the co-
sharers. I do not find any merit in the pleas raised in the writ petition.
The writ petition is accordingly dismissed.
August 25, 2011 ( RANJIT SINGH ) ramesh JUDGE