IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH
...
Civil Revision No.3800 of 2009 (O&M)
Decided on : July 13, 2009
Sh.Sardar Swaran Singh
… Petitioner
VERSUS
Sardar Davinder Pal Singh and others
… Respondents
CORAM :
HON’BLE MR.JUSTICE A.N.JINDAL
Present: Mr.Rajinder Sharma,
Advocate for the petitioner.
A.N.JINDAL, J.-
Heard.
Counsel for the petitioner has stated that the interests of the
petitioner are not clashing with the plaintiff – respondent as he is a
proposed vendee alongwith him.
Since, the petitioner did not choose to join the plaintiff at the
initial stage of the suit and he has moved this application for setting aside
the exparte order after long delay of seven years, therefore, this petition
being misconceived and result of collusion, is dismissed.
July 13, 2009 ( A.N.JINDAL ) `gian' JUDGE