Punjab-Haryana High Court
Rohit Kapoor vs Manjinder Singh And Another on 31 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.7256 of 2008
Date of decision: 31.01.2009
Rohit Kapoor ...Petitioner
Versus
Manjinder Singh and another ...Respondents
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. B.R.Mahajan, Advocate for the petitioner
Mr. Puneet Bali, Advocate for the respondents.
*****
S.D.ANAND, J.
On consensual basis, the petition is disposed of in acceptance
of the undertaking given by the learned for the respondents-defendants
that if the respondents-defendants are inclined to alienate the property in
suit, the pendency of this litigation shall be announced in the deed itself.
January 31, 2009 (S.D.Anand) Pka Judge