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 2]

Himachal Pradesh High Court

Devender Kumar vs . Tilak Raj on 30 May, 2022

Author: Ajay Mohan Goel

Bench: Ajay Mohan Goel

Devender Kumar vs. Tilak Raj .

CR No. 122 of 2019 30.05.2022 Present: Mr. N.K. Thakur, Senior Advocate with Mr. Karan Vir Singh, Advocate for the petitioner.

Mr. Dheeraj K. Vashisht, Advocate for the respondents.

Mr. Devender Kumar and Tilak Raj are present in person in the Court. As agreed, the matter is referred to the mediation of Mr. N.K. Sood, learned Senior Counsel, who is requested to make an endeavour to have the matter amicably settled between the parties.

Learned Counsel for the parties to apprise learned Mediator of the request so made by the Court during the course of the day itself. Parties alongwith their respective Counsel are directed to remain present before the learned Mediator today itself, and thereafter, as may be directed by learned Mediator. Registry is directed to provide full assistance to learned Mediator in the mediation of the present lis.

Record be provided to learned Mediator as and when directed. List after report of learned Mediator is received.

(Ajay Mohan Goel) Judge May 30, 2022 (narender) ::: Downloaded on - 30/05/2022 20:06:47 :::CIS