Rajasthan High Court – Jodhpur
Bhajan Lal vs Smt. Kalawati Devi on 10 February, 2010
S.B. CIVIL WRIT PETITION NO.1163/2010
Bajan Lal Vs. Smt. Kalawanti
Date of order : 10th February, 2010
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. C.S. Kotwani for the petitioner.
-------
1. Heard learned counsel.
2. This writ petition is directed against the order dated
21.01.2010 whereby the learned trial Court while deciding the
application under Order 37(3)(5) of C.P.C. has directed to deposit
50% amount of pronote in question in the trial court.
3. The learned counsel for the petitioner-defendant submits
that instead of cash deposit, the defendant is ready to give a solvent
security in the form of bank guarantee for the entire claim of the
plaintiff to the extent of Rs.90,000/-.
4. Having heard learned counsel and in the facts and
circumstances of the case, this Court disposes this writ petition with
the modification in the impugned order dated 21.1.2010 passed by the
learned trial court to the extent that instead of cash deposit of 50%
amount of pronote, the petitioner-defendant is directed furnish
solvent security in the form of bank guarantee to the extent of
Rs.90,000/-.
5. The writ petition is accordingly disposed of. A copy of
this judgment be sent to opposite party and trial court.
[ DR. VINEET KOTHARI ], J.
item No.5
babulal/