Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Urban Improvement Trust vs Vinod Bai W/O Surajmal
2022 Latest Caselaw 3681 Raj/2

Citation : 2022 Latest Caselaw 3681 Raj/2
Judgement Date : 10 May, 2022

Rajasthan High Court
Urban Improvement Trust vs Vinod Bai W/O Surajmal on 10 May, 2022
Bench: Madan Gopal Vyas
                                          (1 of 3)                  [CFA-866/2019]


        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                S.B. Civil First Appeal No. 866/2019

Urban    Improvement       Trust,      Kota      Through        Secretary,   CAD
Crossing Kota
                                                                   ----Appellant
                                   Versus
1.      Vinod Bai W/o Surajmal, R/o Village Panaheda, Tehsil
        Sangod District Kota Rajasthan
2.      Satyanarayan S/o Ramlal, R/o Village Panaheda, Tehsil
        Sangod District Kota Rajasthan
3.      Mankanwar W/o Satyanarayan, R/o Village Panaheda,
        Tehsil Sangod District Kota Rajasthan
4.      Laxmi D/o Satyanarayan, R/o Village Panaheda, Tehsil
        Sangod District Kota Rajasthan
5.      Raghav, Aged About 9 Years, Minor Through His Mother
        And Natural Guardian Vinod Bai, R/o Village Panaheda,
        Tehsil Sangod District Kota Rajasthan
6.      Himanshi, Aged About 6 Years, Minor Through Her Mother
        And Natural Guardian Vinod Bai, R/o Village Panaheda,
        Tehsil Sangod District Kota Rajasthan
7.      Rakesh Singh S/o Ramjilal, R/o Piliva, Police Station
        Sainthal, District Dausa Rajasthan
8.      Janta Tent House, Through Proprietor Sindhi Camp,
        Shekhwati Hotel Building, Station Road, Jaipur Rajasthan
9.      Jitendra Kumar S/o Mohanlal, R/o B-1/2, Hari Nagar
        Shastri Nagar Jaipur For Manager Proprietor Janta Tent
        House, Sindhi Camp Jaipur Rajasthan
10.     State Of Rajasthan, Through District Collector Kota.
                                                                ----Respondents

Connected With S.B. Civil First Appeal No. 1021/2019

1. Rakesh Singh S/o Ramjilal, R/o Pilva, Police Station Sainthal, District Dausa Rajasthan

2. Janta Tent House, Through Proprietor Sindhi Camp, Shekhwati Hotel Building, Station Road, Jaipur Rajasthan

3. Jitendra Kumar S/o Mohanlal, R/o B-1/2, Hari Nagar

(2 of 3) [CFA-866/2019]

Shastri Nagar Jaipur For Manager Proprietor Janta Tent House, Sindhi Camp Jaipur Rajasthan

----Appellants Versus

1. Vinod Bai W/o Surajmal, R/o Village Panaheda, Tehsil Sangod District Kota Rajasthan

2. Satyanarayan S/o Ramlal, R/o Village Panaheda, Tehsil Sangod District Kota Rajasthan

3. Mankanwar W/o Satyanarayan, R/o Village Panaheda, Tehsil Sangod District Kota Rajasthan

4. Laxmi D/o Satyanarayan, R/o Village Panaheda, Tehsil Sangod District Kota Rajasthan

5. Raghav, Aged About 9 Years, Minors Through his Mother And Natural Guardian Vinod Bai, R/o Village Panaheda, Tehsil Sangod District Kota Rajasthan

6. Himanshi, Aged About 6 Years, Minors Through her Mother And Natural Guardian Vinod Bai, R/o Village Panaheda, Tehsil Sangod District Kota Rajasthan

7. Urban Improvement Trust, Kota Through Secretary, CAD Crossing Kota

8. State Of Rajasthan Through District Collector, Kota

----Respondents

For Appellant(s) : Mr. Satya Narayan Kumawat, Advocate Mr. Sanjay Verma, Advocate For Respondent(s) : Mr. S. Gaharana, Advocate

HON'BLE MR. JUSTICE MADAN GOPAL VYAS

Judgment / Order

10/05/2022

IA Nos.01/2022 in S.B. Civil First Appeal Nos. 866/2019 &

1021/2019:-

The aforesaid applications have been filed by the learned

counsel for the applicants-appellants in S.B. Civil First Appeal Nos.

866/2019 & 1021/2019 seeking extension of time for the

(3 of 3) [CFA-866/2019]

deposition of 50% of the decreetal amount granted by this Court

vide order dated 13.12.2021.

Learned counsel for the applicants-appellants submits that

though this Court granted one month's time for deposition of 50%

of the decreetal amount with the District Judge concerned, but

since the requisite sanction could not be recevied, therefore, the

said amount could not be deposited in time. Therefore, it is

prayed that while allowing the applications, the time for depositing

the 50% of the decreetal amount may be extended.

Per contra, learned counsel appearing for the respondents

opposed the applications and submits that on 09.03.2022, when

both the first appeals were listed before this Court, learned

counsel appearing for the applicant-UIT has given a wrong

statement that the applicant-UIT has already deposited 50% of

the decreetal amount in compliance of the order dated

13.12.2021.

Having regard to the facts and circumstances of the present

case and in the interest of justice, both the applications are

allowed. The time for depositing the 50% of the decreetal amount

is, thus, extended. In compliance to order dated 13.12.2021, now

the applicant-UIT is permitted to deposit the 50% of the decreetal

amount within a period of 15 days from today.

List the main appeals on 27.05.2022.

(MADAN GOPAL VYAS),J

Mohita /24-25

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter