Rajasthan High Court
Kanahiya Lal vs Laxmi Narain on 26 September, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B. CIVIL REVIEW PETITION NO.24/2011. IN S.B. CIVIL 1st APPEAL NO.83/1999. Kanhaya Lal since deceased through LRs Vs. Laxmi Narain Date of Order :- September 26, 2011. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri M.M. Ranjan, Senior Advocate with Shri Rajat Ranjan for review-petitioner/respondent. ****** BY THE COURT:-
	An application has been filed by the review-petitioner/respondent for review of the order dated 29/7/2011 by which, application filed by the appellant for bringing on record legal heirs of the sole appellant was accepted by condoning the delay and setting aside the abatement.
Upon hearing learned counsel for the applicant, I do not find any ground for review of the order.
The review application is accordingly rejected.
(MOHAMMAD RAFIQ), J.
anil