Rajasthan High Court – Jodhpur
Indian Bank vs Jawahar Lal Thanvi on 9 January, 2009
3
S.B. CIVIL FIRST APPEAL NO.122/1989.
Indian Bank Vs. Jawahar Lal Thanvi
Date of Order :: 9th January 2009.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. Sanjay Kapoor, for the appellant.
Mr. Narendra Thanvi for
Mr. R.K. Thanvi, for the respondent.
.....
BY THE COURT:
The sole respondent is reported to have expired. No
steps in his relation have been taken and the appeal has
already abated. However, learned counsel for the appellant
submits on instructions that the appellant does not want to
press this appeal any further.
On the submissions so made, the appeal is dismissed
as not pressed.
(DINESH MAHESHWARI), J.
Mohan/