IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No. 5659 of 2005 (O&M)
Date of decision: January 7, 2009
Shri Digamber Jain
.. Petitioner
v.
Roshan Lal Jain and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Amit Jain, Advocate for the petitioner.
Mr. Surya Kant Gautam, Advocate for the respondents.
..
Rajesh Bindal J.
After hearing the case, finding the same worth admission, this Court
directed for admission thereof.
At this stage, learned counsel for the respondents submitted that he
has no objection in case the revision petition is accepted and the impugned order is
set aside.
In view of the stand of the respondents, the revision petition is
accepted and the impugned order passed by the learned court below is set aside.
(Rajesh Bindal)
Judge
7.1.2009
mk