SBCCP No.31/2008
Sandeep Bhandawat Vs. Raj Kumar Pitti
1
SBCCP No.31/2008
Sandeep Bhandawat Vs. Raj Kumar Pitti
DATE OF ORDER : - 24.11.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr. Sandeep Bhandawat petitioner with his counsel Mr.
MC Bhoot is present.
Mr.RK Pitti, respondent contemnor with his counsel
Mr. RK Thanvi as well as Mr. PK Bhansali is present.
The petitioner as well as Shri RK Pitti on behalf of the
respondent-club are present in person.
Learned counsel for the parties submitted that the
award was passed in favour of the petitioner, which was set
aside by the learned District Judge, against which, appeal
has been preferred and in the appeal, the operation of the
order passed by the learned District Judge has been stayed
and, therefore, the petitioner has submitted this contempt
petition on the ground that he has not been reinstated in
the club as member.
Learned counsel for the parties submitted that to
avoid all difficulties, the club has agreed that petitioner will
SBCCP No.31/2008
Sandeep Bhandawat Vs. Raj Kumar Pitti
2
be reinstated in membership of the club from the date from
which the membership was terminated on payment of all
the dues for which the respondent-club will raise the bill
within a period of one week from today. The petitioner
agrees that he will make payment of all the bills raised by
the respondent- club. The respondent also undertakes that
on payment of bills by the petitioner, the member-ship of
the petitioner shall stand revive subject to decision given in
the appeal preferred by the petitioner against the order
passed by the learned District Judge, Jodhpur. The
payment, which is to be made by the petitioner in view of
this agreed order will also be subject to the decision of the
appeal no.785/2008.
Hence, the present contempt petition is disposed of in
view of the above agreement between the parties.
(PRAKASH TATIA), J.
c.p.goyal/-