Citation : 2025 Latest Caselaw 1679 UK
Judgement Date : 4 August, 2025
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
04.08.2025 FA No.85 of 2009
Hon'ble Alok Kumar Verma, J.
The present Application (Civil Miscellaneous Application No.992 of 2019) has been filed by the applicants- appellants under Section 152 of the Code of Civil Procedure, 1908 for correction of decree.
2. Heard Mr. V.K. Kaparuwan, learned counsel for applicants-appellants, Mr. Ramji Shrivastava, learned counsel with Mr. Rakshit Shrivastava, learned counsel for respondent nos.1/1 & 1/2 and Mr. T.S. Bisht, learned Deputy Advocate General for respondent no.2.
3. An Appeal (First Appeal No.85 of 2009) was filed by the appellants under Section 54 of the Land Acquisition Act, 1894 against the judgment and decree dated 20.11.2008, passed by learned District Judge, Dehradun in Land Acquisition Case No.292 of 1990. The said Appeal (First Appeal No.85 of 2009) was dismissed on 02.04.2014.
4. Mr. V.K. Kaparuwan, Advocate, submitted on instruction that the applicants-appellants do not want to press the prayer no.1 of the Civil Miscellaneous Application (No.992 of 2019) in view of the order passed by learned Vth Additional District Judge, Dehradun on 27.07.2019 in Execution Case (No.02 of 2014). Accordingly, the prayer no.1 is dismissed as not pressed.
5. On the request of both the parties, the present Application (Civil Miscellaneous Application No.992 of 2019) is disposed of directing the Executing Court to calculate the amount in terms of the judgment dated 20.11.2008, passed by the learned District Judge, Dehradun and then proceed to decide the Execution Case (No.02 of 2014).
(Alok Kumar Verma, J.) 04.08.2025
Neha
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!