IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL RESTORATION No. 31 of 2008
HANUMAN
V/S
YASHIN MOHD.& ORS.
Mr. SK MATHUR, for the appellant / petitioner
Date of Order : 20.10.2008
HON'BLE SHRI N P GUPTA,J.
HON'BLE SHRI KISHAN SWAROOP CHAUDHARI,J.
ORDER
—–
From perusal of the file it transpires that the
appeal was dismissed consequent upon peremptory order on
account of non-removal of defects.
That apart, now in view of the latest judgment of
Hon’ble the Supreme Court in Kamla Devi Vs. Khushal Kanwar
& Anr., reported in AIR 2007 SC 663, and of this Court in
RSRTC Vs Vaibhav Kumar & Ors., reported in 2007(1) DNJ
(Raj.) 569, we do not find any ground to entertain the
restoration application so as to restore the appeal being
an intra court appeal having been filed against the
judgment of learned Single Judge dated 28.10.2004 passed in
civil misc. appeal is not maintainable. The restoration is,
therefore, dismissed.
( KISHAN SWAROOP CHAUDHARI ),J. ( N P GUPTA ),J.
/tarun/