Citation : 2021 Latest Caselaw 19544 Raj
Judgement Date : 21 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil First Appeal No. 486/2021
1. The State Of Rajasthan, Secretary, Finance Department, Government Of Rajasthan, Jaipur
2. Inspector General, Registration And Stamps Department, Government Of Rajasthan, Ajmer
3. Sub-Registrar, Registration And Stamps Department, Jaisalmer
----Appellants Versus
1. K. George S/o M.p. Kochapan, 11 Sriramnagar By Pass Road Ramnathpur, Coimbatore
2. Gamersingh S/o Kumpsingh, Dhaneli, Tehsil And District Jaisalmer
----Respondents
For Appellant(s) : Mr. Sandeep Shah, AAG (through VC) Mr. Abhimanyu Singh For Respondent(s) :
HON'BLE MR. JUSTICE SUDESH BANSAL
Judgment / Order
21/12/2021
This first appeal is delayed by 659 days, as pointed out by
the office and from the side of the appellants an application under
Section 5 of the Limitation Act has been filed.
Issue notice to the respondents on the application under
Section 5 of the Limitation Act as also of appeal and stay
application, returnable within six weeks.
Notices be filed in two sets. One set of notice be send
through registered post and another by ordinary course.
(2 of 2) [CFA-486/2021]
In the meanwhile, the appellants are directed to remove the
other defects regarding valuation of appeal and payment of Court
fee.
(SUDESH BANSAL),J
6-Taruna/-
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!