Citation : 2023 Latest Caselaw 3924 Raj
Judgement Date : 2 May, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR S.B. Civil Misc. Appeal No. 344/2023 State Of Rajasthan
----Appellant Versus Manju Devi
----Respondent
For Appellant(s) : Mr. Saransh Vij assistant to Mr. Sudhir Tak, AAG
HON'BLE MS. JUSTICE REKHA BORANA Order 02/05/2023
The office has pointed out an objection that the judgment
has not been filed through e-filing.
Learned counsel for the appellant placed on record details of
e-filing of the present matter wherein filing of the order has
specifically been reflected along with the appeal. Further, learned
counsel submitted that the hard-copy of the judgment is also
available on record which had been filed along with the appeal.
In view of the said submissions, defect No.2 as pointed out
by the office is overruled.
Issue notice of application under Section 5 of the Limitation
Act.
Notices be filed in two sets. On the same being filed, one set
be given 'dasti' to learned counsel for the appellant for service
through registered post acknowledgment due.
Postal receipts of 'dasti' notices be filed within a period of
one week from the date of receipt of 'dasti' notices.
Notices be made returnable within a period of three weeks.
(REKHA BORANA),J 48-TSingh/-
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!