Ishwari Prasad & Ors vs Hukmi Chand & Ors on 2 August, 2011

0
32
Rajasthan High Court
Ishwari Prasad & Ors vs Hukmi Chand & Ors on 2 August, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
JAIPUR BENCH, JAIPUR

ORDER

S.B. Civil Misc. Application No. 110/2011
In
S.B. Civil Second Appeal No. 349/2008

Ishwari Prasad & Another Vs. Hukmi Chand & Others.
 
DATE OF ORDER:                     02.08.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. R.P. Garg, for the applicants.
Mr. Sanjay Gangwar, for the respondents.

Heard learned counsel for the parties.

Learned counsel for the appellants-applicants submits that he had already filed written undertaking on behalf of the Appellant No. 1, Ishwari Prasad in pursuance of order dated 22.03.2011 passed by this Court in S.B. Civil Second Appeal No. 349/2008, but could not submit written undertaking on behalf of Appellant No. 2, Raj Kumar, which he has now filed before this Court with some delay, therefore, either delay in filing the written undertaking on behalf of Appellant No. 2, Raj Kumar be condoned or time to file the same be extended till the date of filing of written undertaking.
Learned counsel for the respondents has no objection.

Application filed by the appellants is allowed.

Delay in filing written undertaking on behalf of Appellant No. 2, Raj Kumar, in pursuance of order dated 22.03.2011 passed by this Court, is condoned.
(NARENDRA KUMAR JAIN),J.

Manoj,
S.No.S.122.

LEAVE A REPLY

Please enter your comment!
Please enter your name here