SB CIVIL REVISION PETITION NO.472/2004- NARENDRA KUMAR AND ORS. V/S GOVIND KANT AND ORS. : DTD.
                                                                                      20.1.2009
                                           1/2
     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                         JODHPUR.
    S.B. CIVIL REVISION PETITION NO.472/2004
    Narendra Kumar and ors.
                                             versus
         Govind Kant and ors.
                                        PRESENT
                  HON'BLE Dr.JUSTICE VINEET KOTHARI
    Mr.R.S.Mankad, for the petitioner.
    Mr.Chaitanya Gehlot, for the respondents.
    DATE OF JUDGMENT                         : 20th January, 2009.
                                        JUDGMENT
1. This revision petition is directed against the order passed by the
learned first appellate Court dtd.30.10.2003 whereby the learned
appellate Court reversed the trial Court’s order under Order 39 Rule 2
(d) C.P.C. dtd.3.8.2001.
2. Admittedly, the second appeal under Section 100 C.P.C.
 against the main judgment of the first appellate Court dated
SB CIVIL REVISION PETITION NO.472/2004- NARENDRA KUMAR AND ORS. V/S GOVIND KANT AND ORS. : DTD.
20.1.2009
2/2
30.10.2003 passed in appeal No.21/2003 is pending in this Court,
namely, S.B. Civil Second Appeal No.353/2004 – Narendra Kumar
V/s Govind Kant which was admitted on 16.8.2005.
3. Having perused the impugned order dtd.30.10.2003, this Court
finds no ground to interfere with the same in the present revision
petition. The revision petition is accordingly dismissed. No order as
to costs.
(Dr.VINEET KOTHARI)J.
 Item No.32
Ss/-