High Court Rajasthan High Court - Jodhpur

Gopal Lal vs Atma Ram & Ors on 11 September, 2009

Rajasthan High Court – Jodhpur
Gopal Lal vs Atma Ram & Ors on 11 September, 2009
79          S.B. CIVIL RESTORATION APPLN. NO. 127/2009
                                  IN
                S.B. CIVIL WRIT PETITION NO.1665/2006.
                       Gopal Lal S/o Mithu Lal Chouhan
                                      Vs.
                              Atma Ram & Ors.


       Date of Order :: 11th September 2009.

             HON'BLE MR. JUSTICE DINESH MAHESHWARI

       Ms. Kausar Parveen, for the applicant-petitioner.
                                    ....

       BY THE COURT:

In view of the personal reasons of the counsel for the

petitioner as stated in the restoration application and for the

requisites having been put-in by 28.04.2008, default in

compliance of the order dated 03.04.2008 is excused; and

dismissal of the writ petition against the unserved respondent

No.1 is recalled but, with the stipulation that the office shall

issue the notices in the writ petition as filed on behalf of the

petitioner in relation to the respondent No.1 and it shall now be

responsibility of the petitioner to get the said respondent No.1

served on or before the next date failing which, of course, the

writ petition shall stand dismissed against the said respondent.

The restoration application stands allowed with the

requirements and observations aforesaid.

(DINESH MAHESHWARI), J.

//Mohan//