High Court Punjab-Haryana High Court

Roshani vs Ramesh Kumar And Others on 27 April, 2009

Punjab-Haryana High Court
Roshani vs Ramesh Kumar And Others on 27 April, 2009
Civil Revision No. (O&M)                     1

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                         C.M.No.9482-CII of 2009 and
                         Civil Revision No.5430 of 2008

                         Date of Decision            27.04.2009

Roshani
                                                    ......Petitioner

                         VERSUS

Ramesh Kumar and others
                                                    ......Respondents

CORAM:- HON'BLE MR. JUSTICE RAKESH KUMAR GARG

Present:     Mr.Parminder Singh, Advocate,
             for the petitioner.

             Ms.Madhu Sharma, Advocate,
             for respondent No.2-Oriental Insurance Company.

                         *****

RAKESH KUMAR GARG, J(ORAL):

Learned counsel for the petitioner wants to withdraw this

revision petition with liberty to file afresh on the same cause of action as

there are some clerical/typographical mistakes as the impugned order has

been wrongly annexed with this revision petition.

With the aforesaid liberty, this revision petition is dismissed as

withdrawn.

April 27, 2009                               (RAKESH KUMAR GARG)
mamta-II                                           JUDGE
 Civil Revision No. (O&M)   2