Citation : 2025 Latest Caselaw 5031 Raj
Judgement Date : 21 January, 2025
[2025:RJ-JD:3886]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 8914/2008
Smt. Gopal Kanwar W/o Shri Tej Singh, aged 57 years, by caste
Rajput, R/o Rawati, Tehsil & Distt. Jodhpur.
----Petitioner
Versus
Kishan Singh S/o Jai Singh, by caste Rajput, R/o Rawati, Tehsil &
Distt. Jodhpur.
----Respondent
For Petitioner(s) : Mr. Akshay Nagori
For Respondent(s) : --
HON'BLE MS. JUSTICE REKHA BORANA
Order
21/01/2025
1. Vide the present writ petition, order impugned dated
16.10.2008 (Annex.7) has been put to challenge whereby the
application under Section 90 of the Indian Evidence Act, 1872 as
filed by the petitioner stood rejected.
2. Learned counsel for the petitioner submits that during the
pendency of the writ petition the suit itself came to be decided on
02.07.2024 and a regular first appeal against the judgment and
decree dated 02.07.2024 has been filed on 25.09.2024. Therefore,
the present writ petition has although become infructuous, liberty
be granted to the petitioner to raise the ground qua the rejection
of the application under Section 90 of the Indian Evidence Act,
1972 in the first appeal as preferred by him.
3. In view of the submission made, the present writ petition is
dismissed as having rendered infructuous.
[2025:RJ-JD:3886] (2 of 2) [CW-8914/2008]
4. However, the petitioner shall be at liberty to raise the above
ground in the first appeal as preferred by him, if not raised earlier.
5. Stay petition and pending applications, if any, stand
disposed of.
(REKHA BORANA),J 463-AbhishekK/-
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!