Citation : 2022 Latest Caselaw 12557 Raj
Judgement Date : 19 October, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Misc. Application No. 40/2022
Lrs.of Tota Ram
----Petitioner Versus Lrs Of Jagdish Rai
----Respondent
For Petitioner(s) : Mr. Vishal Singhal For Respondent(s) : Mr. Rajeev Purohit
HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Order
19/10/2022
Matter comes up on an application under Section 151/152
CPC for modification/clarification in judgment dated 28.09.2022
passed by this Court in S.B. Civil Second Appeal No.59/2008.
For the reason stated in the application, the same is allowed.
In the judgment dated 28.09.2022 passed in S.B. Civil
Second Appeal No.59/2008, it may also be read that the
impugned judgment and decree dated 11.10.2007 passed by
Additional District Judge, Raisinghnagar District Sri Ganganagar is
hereby quashed and set aside and, accordingly, registry is directed
to draw the decree parcha.
(MADAN GOPAL VYAS),J 127-Bharti/-
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!