Citation : 2017 Latest Caselaw 472 Del
Judgement Date : 25 January, 2017
$~A-39
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 25.1.2017
+ RC.REV. 474/2016 and CM Nos. 35737/2016, 41995/2016 &
322/2017
HARISH CHANDER BHOLA ..... Petitioner
Through Mr.Jayant Bhushan, Senior
Advocate with Mr.M.S.Vinaik and
Mr.Shashwat Bhardwaj, Advocates
Versus
ANKIT BAJAJ ..... Respondent
Through Mr.Kirti Uppal, Senior Advocate with Mr.Manjit Singh Ahluwalia and Mr.Harsh Kumar, Advocates Mr.S.P.Mehta, Advocate for the Objector.
CORAM:
HON'BLE MR. JUSTICE JAYANT NATH
JAYANT NATH, J.(ORAL) The facts and issues raised in the present petition are almost identical to the facts and issues in RC.REV. 470/2016 titled as Harish Chander Bhola vs. Ankit Bajaj. The said petition has been dismissed today. For the same reasons and grounds, this petition is also dismissed.
All pending applications also stand dismissed.
(JAYANT NATH) JUDGE JANUARY 25, 2017 N Signed on 12.06.2017.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!