High Court Punjab-Haryana High Court

Saravjeet Singh vs M/S Sakay Traders And Others on 11 August, 2009

Punjab-Haryana High Court
Saravjeet Singh vs M/S Sakay Traders And Others on 11 August, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 1293 of 2009 (O&M)

Date of decision: August 11, 2009

Saravjeet Singh
                                                        .. Petitioner

                    Vs.

M/s Sakay Traders and others
                                                        .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. Arun Palli, Sr. Advocate with
Mr. Jai Bhagwan, Advocate for the petitioner.

A.N. Jindal, J
In this suit for permanent injunction as well as mandatory
injunction the question with regard to status of the petitioner being
contractor is inherent. He could get the relief if he proves himself to be
contractor.

Thus, no formal amendment was required regarding the
question of his contractorship.

              Dismissed


August 11, 2009                                         (A.N. Jindal)
deepak                                                        Judge