Rajasthan High Court – Jodhpur
Gopal Mohan vs Smt Vimala Jain on 5 February, 2009
1
S.B. Civil Misc. Appeal No.495/1994
Gopal Mohan. vs. Smt. Vimla Jain.
Date : 5.2.2009
HON'BLE MR. PRAKASH TATIA, J.
Mr.RR Nagori, for the appellant.
Mr.GR Singhvi, for the respondent.
– – – – –
Learned counsel for the respondent/plaintiff
submitted that the respondent/plaintiff has
already moved an application before the trial
court seeking permission to withdraw the suit.
Since the respondent/plaintiff has already
moved application for withdrawal of the suit,
therefore, this appeal has become infructuous.
Consequently, this appeal is dismissed as
having become infructuous.
Record be sent to the trial court forthwith.
(PRAKASH TATIA), J.
S.Phophaliya