Citation : 2021 Latest Caselaw 18791 Raj
Judgement Date : 9 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Civil Misc. Appeal No. 160/2017
Smt. Sarita And Ors.
----Appellant Versus Shyam Lal And Ors.
----Respondent
For Appellant(s) : None For Respondent(s) : Mr. NK Joshi
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
09/12/2021
After going through the impugned award, this Court is of the
opinion that service of notice upon the respondent Nos.2 and 3 is
not necessary, hence, the same is dispensed with.
Office to proceed.
(VIJAY BISHNOI),J
Surabhii/78-
Powered by TCPDF (www.tcpdf.org)
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!