High Court Rajasthan High Court

Kanahiya Lal vs Laxmi Narain on 26 September, 2011

Rajasthan High Court
Kanahiya Lal vs Laxmi Narain on 26 September, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B. CIVIL REVIEW PETITION NO.24/2011.
IN
S.B. CIVIL 1st APPEAL NO.83/1999.

Kanhaya Lal since deceased through LRs
Vs. 
Laxmi Narain 

Date of Order :-                September 26, 2011.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri M.M. Ranjan, Senior Advocate with 
Shri Rajat Ranjan for review-petitioner/respondent. 
******
BY THE COURT:-

An application has been filed by the review-petitioner/respondent for review of the order dated 29/7/2011 by which, application filed by the appellant for bringing on record legal heirs of the sole appellant was accepted by condoning the delay and setting aside the abatement.
Upon hearing learned counsel for the applicant, I do not find any ground for review of the order.
The review application is accordingly rejected.

(MOHAMMAD RAFIQ), J.

anil