High Court Rajasthan High Court

Badri Lal & Ors vs Civil Judge Sr Div Nainwa & Or on 30 September, 2010

Rajasthan High Court
Badri Lal & Ors vs Civil Judge Sr Div Nainwa & Or on 30 September, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR.

JUDGMENT

Badri Lal & others.
					  Versus

Civil Judge (SD), Nainwa & others.

DB SPECIAL APPEAL (WRIT) NO.1269/2006.
IN
SB CIVIL WRIT PETITION NO.284/2003.
Under section 18 of the Rajasthan High 
Court Ordinance, 1949.

DATE OF ORDER:				       30th September, 2010.
PRESENT
HON'BLE MR. JUSTICE ARUN MISHRA
HON'BLE  MR. JUSTICE SATYA PRAKASH PATHAK

Mr. S.C. Gupta for the appellants.
Mr. S.K. Jain for the respondents.

It is proposed by the appellant that the father be appointed as guardian of respondent no.6.

Mr. S.K. Jain, learned counsel appearing on behalf of Devi Lal has no objection.

Let amendment be carried out right now.

An interlocutory order was passed by the Civil Court in a pending civil suit which was subject matter of writ petition under Article 227 of the Constitution of India. The learned Single Judge dismissed the writ petition filed under Article 227 of the Constitution of India.

This intra-court writ appeal cannot be said to be maintainable, the same is dismissed as not maintainable.

(SATYA PRAKASH PATHAK),J			  (ARUN MISHRA),J.


BBL