Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh & ANR. Vs. Lal Singh & Ors. [2009] INSC 954 (6 May 2009)
2009 Latest Caselaw 476 SC

Citation : 2009 Latest Caselaw 476 SC
Judgement Date : May/2009

    

Dinesh & ANR. Vs. Lal Singh & Ors. [2009] INSC 954 (6 May 2009)

Judgment

CIVIL APPELLATE JURISDICTION I.A.No.2 IN CIVIL APPEAL NO.1221 OF 2008 DINESH & ANR. .....APPELLANT(S) VERSUS O R D E R The interlocutory application No.2, filed in Civil Appeal No.1221 of 2008, for withdrawal of the appeal is allowed. In view of that, the appeal itself stands disposed of as not proceeded with.

Interim order, if any, stands vacated.

.............................J. ( TARUN CHATTERJEE )

NEW DELHI;

MAY 6, 2009.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter