Rajasthan High Court – Jodhpur
Shanker Lal vs Moti Lal & Ors on 17 July, 2008
(1) S.B. CIVIL FIRST APPEAL NO.730/2006
(Motilal Vs. Shankar Lal & ors.)
(2) S.B.CIVIL CROSS-OBJECTION NO.17/2007
(Shankar Lal Vs. Motilal & ors.)
Date of Order :: 17th July 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr.Rajesh Parihar for Mr.Manish Shishodia for the appellant
Mr.S.G.Ojha for the respondents
....
The matter has been placed on board today at the
request of learned counsel for the parties.
Learned counsel for the parties submit that the parties
have settled out the matter amicably and neither the appellant
wants to proceed with the appeal nor the respondents want to
proceed with their cross-objections; and submit that both, the
appeal and the cross-objections, may be permitted to be
withdrawn. Permission granted.
. At the request of the learned counsel for the parties,
CFA No.730/2006 and related CCOFA No.17/2007 are
dismissed as withdrawn.
(DINESH MAHESHWARI),J.
MK
S.B.CIVIL CROSS-OBJECTION NO.17/2007
(Shankar Lal Vs. Motilal & ors.)
Date of Order :: 17th July 2008.
HON’BLE MR. JUSTICE DINESH MAHESHWARI
Mr.S.G.Ojha for the cross-objector
Mr.Rajesh Parihar for Mr.Manish Shishodia for the appellant
….
Vide order made in S.B.Civil First Appeal
No.730/2006 (Motilal Vs. Shankar Lal and others).
(DINESH MAHESHWARI),J.