Rajasthan High Court – Jodhpur
Jai Kishan vs Ram Lal on 16 January, 2009
                                  1
       S.B. Civil Misc. Appeal No.6361/2006 DR(J)
                       Jai Kishan & Another.
                                vs.
                         Ram Lal & Another.
Date : 16.1.2009
             HON'BLE MR. PRAKASH TATIA, J.
None present for the appellants.
– – – – –
 Injunction was refused by the trial court as
back as on 25.7.2006 and the appeal has been
preferred on 3.10.2006. However, defects have not
been removed even after more than 2½ years.
Therefore, it appears that the appellant lost
interest in the appeal as it was matter relating
to injunction only.
 In view of the above, this appeal is dismissed
for non-prosecution.
(PRAKASH TATIA), J.
S.Phophaliya