Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Punjab-Haryana High Court

Hsidc (Now Hsiidc) vs Ramesh Chander And Others on 20 May, 2011

Bench: Jasbir Singh, Augustine George Masih

RA No. 20 of 2011 (O&M) in
LPA No. 1212 of 2010




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.




            DATE OF DECISION:May 20 , 2011.


                   Parties Name

HSIDC (Now HSIIDC)
                                  ...APPELLANT.

      VERSUS

Ramesh Chander and others
                                    ...RESPONDENTS

CORAM: Hon'ble Mr. Justice Jasbir Singh Hon'ble Mr. Justice Augustine George Masih PRESENT: Mr. M.L.Sharma, Advocate, Advocate, for the applicants Jasbir Singh, J. (oral) Order.

CM No. 2422 of 2011:

This application has been filed under Section 5 of the Limitation Act for condonation of delay of 10 days in filing the review application. Application is accompanied by an affidavit. In view of reasons given in the application, it is allowed and delay in filing the review application is condoned.
RA No. 20 of 2011(O&M):
Heard.
RA No. 20 of 2011 (O&M) in LPA No. 1212 of 2010 This application has been filed to review judgment dated January 28, 2011, by placing reliance upon a judgment and facts, which were not brought to the notice of the Court when arguments were addressed.
Dismissed.
( Jasbir Singh ) Judge (Augustine George Masih) Judge May 20 , 2011.
DKC