IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH
...
Civil Revision No.584 of 2009(O&M)
Decided on : September 10, 2009
Sham Lal
… Petitioner
VERSUS
Gurmeet Singh and others
… Respondents
CORAM :
HON’BLE MR.JUSTICE A.N.JINDAL
Present: Mr.Raman Sharma,
Advocate for the petitioner.
Ms.Sonia G.Singh, Advocate
for the respondents.
A.N.JINDAL, J.-
Heard.
This revision petition is disposed of with liberty to the
petitioner (respondent in the claim petition) to amend the written statement.
However, it is made clear that the admission in paragraph 3 of the written
statement (which is on record) would not loose its effect, but he shall be at
liberty to prove that the admission so made, were against facts.
September 10, 2009 ( A.N.JINDAL ) `gian' JUDGE