Citation : 2025 Latest Caselaw 1955 UK
Judgement Date : 14 August, 2025
2025:UHC:7192
Office Notes,
reports, orders
or proceedings
SL.
Date or directions COURT'S OR JUDGE'S ORDERS
No.
and Registrar's
order with
Signatures
SA/83/2022
Hon'ble Subhash Upadhyay, J.
Mr. B. M. Pingal, Advocate for the appellant.
2. None is present for the respondent.
4. Present Second Appeal has been preferred by the appellant against the judgment and order dated 29.04.2022, passed by 7th Additional District Judge, Dheradun, in Civil Appeal No. 20 of 2018, Subhash Chandra Ahuja vs. Satish Chandra Ahuja, whereby the Regular Civil Appeal preferred by the appellant against the judgment and decree dated 29.01.2018, passed by the learned 3rd Additional Civil Judge (S/D), Dehradun in Original Suit No. 481 of 2019, Subhash Chandra Ahuja vs. Satish Ahuja, whereby the suit of the appellant seeking relief for mandatory injunction and declaration of the suit property has been dismissed and counterclaim of the respondent against the appellant in respect to the suit property has been allowed/decreed.
5. Learned counsel for the appellant submits that the matter has been settled between the parties, as such, he does not want to press the Second Appeal. 2025:UHC:7192
6. Accordingly, the Second Appeal is dismissed as withdrawn.
(Subhash Upadhyay, J.) 14.08.2025 Kaushal
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!