Rajasthan High Court – Jodhpur
Om Prakash & Ors vs Ramesh Chandra & Ors on 12 January, 2009
1
S.B.CIVIL FIRST APPEAL NO. 2547/2006 (DRJ)
Date of Order :: 12th January 2009
HON'BLE MR. JUSTICE DINESH MAHESHWARI
None present for the appellants
Nobody is present for the appellants.
Against the judgment and decree dated 13.01.2006 as
passed by the Additional District Judge (Fast Track) No.2,
Jodhpur in Civil Suit No.165/2004 whereby the pattas granted
by the Urban Improvement Trust, Jodhpur in favour of the
appellants-defendants Nos.4 & 5 have been treated ab initio
void and the appellants have been restrained by perpetual
injunction from raising any construction on the place in
question and not to create obstruction in use of the questioned
cemented road and public chowk, this appeal was filed on
28.04.2006. The office reported that the file carried 9 defects.
Some of the defects having not been removed, the matter was
ultimately placed before the Court on 12.08.2008 but nobody
appeared for the appellants and the matter was passed over;
again on 18.08.2008, nobody appeared for the appellants and
the matter was again passed over.
The matter was thereafter taken up on 21.08.2008 and
again nobody appeared for the appellant yet, in the interest of
2
justice, two weeks' time was granted with the stipulation that if
requirements were not carried out, the appeal be listed for
rejection before the Court.
The matter was thereafter placed before the Court on
14.10.2008 and the same was passed over and then, it did not
reach on 17.10.2008. The matter has, thereafter, been taken
up for consideration today only.
Nobody has chosen for the appellants yet and defects
have not been removed. In the circumstances, this Court has
no option except to reject this appeal for want of prosecution.
The appeal stands rejected.
(DINESH MAHESHWARI),J.
MK