Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sundar Lal vs Raj Kumar Agarwal (2025:Rj-Jd:34364)
2025 Latest Caselaw 4151 Raj

Citation : 2025 Latest Caselaw 4151 Raj
Judgement Date : 4 August, 2025

Rajasthan High Court - Jodhpur

Sundar Lal vs Raj Kumar Agarwal (2025:Rj-Jd:34364) on 4 August, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:34364]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil First Appeal No. 540/2025

Sundar Lal S/o Shri Kalyanmal, Aged About 67 Years, R/o Shiv
Colony, Makrana, District Nagaur, Rajasthan.
                                                                     ----Appellant
                                        Versus
1.       Raj Kumar Agarwal S/o Shri Govind Lal Agarwal, Aged
         About 47 Years, R/o Shiv Colony, Makrana, Nagaur,
         Rajasthan.
2.       Legal Representatives Of Late Shri Atma Ram S/o Shri
         Govind Lal Agarwal, R/o Shiv Colony, Makrana, Nagaur,
         Rajasthan.
3.       Oma Devi W/o Late Shri Atma Ram, R/o Shiv Colony,
         Makrana, Nagaur, Rajasthan.
4.       Vashnu Kumar S/o Late Shri Atma Ram, R/o Shiv Colony,
         Makrana, Nagaur, Rajasthan.
5.       Usha Devi D/o Late Shri Atma Ram, R/o Shiv Colony,
         Makrana, Nagaur, Rajasthan.
6.       Hemlata D/o Late Shri Atma Ram, R/o Shiv Colony,
         Makrana, Nagaur, Rajasthan.
7.       Mahesh Kumar S/o Late Shri Atma Ram, R/o Shiv Colony,
         Makrana, Nagaur, Rajasthan.
8.       Suresh Kumar S/o Shri Govind Lal Agarwal, Aged About
         51 Years, R/o Shiv Colony, Makrana, Nagaur, Rajasthan.
9.       Oma Devi W/o Late Shri Atma Ram, Aged About 59 Years,
         R/o Shiv Colony, Makrana, Nagaur, Rajasthan.
10.      Rukmini Devi W/o Shri Suresh Kumar, Aged About 49
         Years, R/o Shiv Colony, Makrana, Nagaur, Rajasthan.
11.      Kanta Devi W/o Shri Raj Kumar, Aged About 44 Years, R/o
         Shiv Colony, Makrana, Nagaur, Rajasthan.
12.      Vishnu Kumar S/o Late Shri Atma Ram, Aged About 41
         Years, R/o Shiv Colony, Makrana, Nagaur, Rajasthan.
13.      Mahesh Kumar S/o Late Shri Atma Ram, Aged About 37
         Years, R/o Shiv Colony, Makrana, Nagaur, Rajasthan.
14.      Urmila Devi W/o Shri Vishnu Kumar, Aged About 34
         Years, R/o Shiv Colony, Makrana, Nagaur, Rajasthan.
15.      Aruna W/o Shri Mahesh Kumar, Aged About 33 Years, R/o


                         (Downloaded on 05/08/2025 at 09:42:03 PM)
 [2025:RJ-JD:34364]                   (2 of 3)                        [CFA-540/2025]


         Shiv Colony, Makrana, Nagaur, Rajasthan.
16.      Rohit S/o Shri Suresh Kumar, Aged About 25 Years, R/o
         Shiv Colony, Makrana, Nagaur, Rajasthan.
                                                                 ----Respondents


For Appellant(s)          :     Mr. Vishwas Khatri, with
                                Mr. Shumbham Maheshwari
For Respondent(s)         :     -



                HON'BLE MR. JUSTICE FARJAND ALI

Order

04/08/2025

1. An application has been preferred on behalf of the appellant

under Section 151 of the Code of Civil Procedure, 1908 seeking

conversion of the instant appeal into a Civil Revision Petition.

2. Learned counsel for the appellant-applicant submits that due

to inadvertence the instant appeal has been preferred giving

challenge to a judgment and decree passed in a suit filed by the

plaintiff under Section 6 of the Specific Relief Act, 1963, however,

as per Section 6(3) of the Specific Relief Act, 1963, such judgment

is assailable by filing a revision petition only. Learned counsel

prays that in the facts and circumstances of the case, this court

may dispose of the instant appeal with liberty to the appellant to

prefer a civil revision petition. He also prayed that appropriate

order may be passed regarding refund of the court fee paid

alongwith the appeal.

3. I have heard learned counsel and feel that the applicant

should not be left remediless. Accordingly, the instant appeal is

[2025:RJ-JD:34364] (3 of 3) [CFA-540/2025]

disposed of. Liberty is given to the learned counsel for the

appellant to move a civil revision petition against the impugned

judgment. In the interest of justice, it is felt appropriate to direct

that the certified copies attached with the instant appeal shall be

returned back to the learned counsel Mr. Vishwas Khatri upon

placing on record photostat copies of the same. The court fees

paid alongwith the appeal shall be refunded back to learned

counsel Mr. Vishwas Khatri. The delay as would be occasioned in

filing of the revision petition shall be considered sympathetically

owing to the reason that due to inadvertence, a wrong forum had

been approached. The application seeking conversion of the

appeal into revision and any other pending application are

disposed of.

(FARJAND ALI),J 157-Pramod/-

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