Punjab-Haryana High Court
Satpal Singh’ vs Vijay Singh And Others on 30 March, 2009
In the Punjab & Haryana High Court at Chandigarh
Civil Revision 1589 of 2008
Decided On : 30-3-2009
Satpal Singh'
....Petitioner
versus
Vijay Singh and others
....Respondents
Coram: Hon’ble Mr.Justice A.N.Jindal
Present: Shri R.S.Manhas, Advocate, for Shri R.S.Budhwar, Advocate,
for the petitioner
Shri Namit Kumar, Advocate, for respondents 1 and 2
A.N.jindal, J (Oral)
Learned counsel for the respondents has stated that the main
suit wherein the application was filed , has been dismissed as having been
withdrawn on the categoric statement made by the defendants-
respondents. Copy of the order dated 15-11-2008 has also been placed on
record.
Thus, this revision being infructuous is dismissed.
Sd/-
30-3-2009 {A.N.Jindal}
Judge