Rajasthan High Court – Jodhpur
Satguru Sahay Sharma vs Lrs.Of Smt.Kamla & Ors on 16 December, 2008
15 S.B. CIVIL FIRST APPEAL NO.532/2007 Satguru Sahay Sharma Vs. LR's of Smt. Kamla & Ors. Date of Order :: 16th December 2008. HON'BLE MR. JUSTICE DINESH MAHESHWARI Mr.H.S.Shrimali,for the appellant. Mr.MaheshJoshi for Mr.Suresh Shrimali,for the respondent No.1 .... Though the matter has been listed in default category for required process fees and notices having not been filed, learned counsel for the appellant submits on instructions that the parties have since arrived at compromise and the appellant does not want to proceed with this appeal any further and seeks permission to withdraw. Learned counsel appearing for the respondent No.1 has no objection. Permission granted. This appeal is dismissed as withdrawn. No costs. (DINESH MAHESHWARI), J.
s.soni