Rajasthan High Court – Jodhpur
Smt. Basant Kaur & Anr vs Mithu Singh & Ors on 8 July, 2008
S.B. CIVIL SECOND APPEAL NO.DR(J)1906/05
Smt. Basant Kaur & Anr. Vs. Mithu Singh & Anr.
Date of order : 8th July, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. J.R. Beniwal for the appellant.
Mr. G.R. Goyal for the respondents.
---------
1. Heard learned counsels.
2. Learned counsel for the respondents has pointed out that
connected appeal i.e. Civil Misc. Appeal No.157/2005 directed
against the same impugned judgment of appellate Court i.e. ADJ
No.2, Sri Ganganagar dated 11.12.2004 has been allowed by this
Court and the impugned order dt.11.12.2004 has been set aside and
the appeal has been restored by this Court vide order dated 30.7.2007
in Civil Misc. Appeal No.157/2005 - Gurmeet Singh Vs. Basant Kaur
& Ors. and therefore, this present second appeal filed by Basant Kuar
against the same order dt.11.12.2004 has become infructuous.
3. Learned counsel for the appellant submits that he has
filed an application under Order 22 Rule 3 in the present case and,
therefore, the appellant may be given liberty to file similar application
before the first appellate Court. It is needless to say that such
application can always be filed where the appeal is now restored.
This second appeal has become infructuous, as the impugned
appellate order does not survive.
4. This second appeal is accordingly dismissed as having
become infructuous.
[ DR. VINEET KOTHARI ], J.
item No.32
babulal/-