High Court Rajasthan High Court - Jodhpur

Gurubakhsh Singh vs Narayan Bhai & Anr on 23 March, 2009

Rajasthan High Court – Jodhpur
Gurubakhsh Singh vs Narayan Bhai & Anr on 23 March, 2009
        S.B. Civil Misc. Appeal No.239/1998

DATE OF ORDER : - 23.3.2009

          HON'BLE MR. PRAKASH TATIA, J.

None present for the appellant.

Mr.UCS Singhvi, for the respondent.

The tribunal has awarded compensation to the tune of

Rs.500/- only in claim case no.71/94. The appeal was

preferred in the year 1998 and respondent no.1 has not

been served even in about 11 years and notices have not

been filed and the appellant submitted application seeking

permission to serve the notice of the respondent no.1 by

publication in the newspaper on 18th April, 2006,but without

any affidavit. The office has listed the matter in court on

several occasions and time was granted to the appellant,

but he has not filed the affidavit in support of the

application.

Looking to the facts of the case, it appears that the

appellant has lost the interest in prosecuting the appeal.

Hence, the appeal of the appellant is dismissed for non-

prosecution.

(PRAKASH TATIA), J.

c.p.goyal/-