SBSWP NO.353/2010 - MOHD. RAFIQ AND ORS. V/S SMT. JAITOON AND ORS. :JUDGMENT DTD.2.2.2010
1/2
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR.
S.B. CIVIL WRIT PETITION NO.533/2010
Mohd. Rafiq and ors.
Versus
Smt. Jaitoon and ors.
PRESENT
HON'BLE Dr.JUSTICE VINEET KOTHARI
Mr.Manoj Bhandari, for the petitioners
Mr.Harish Purohit, for the respondents.
DATE OF JUDGMENT : 2nd February, 2010.
JUDGMENT
1. After hearing both the parties, the Coordinate Bench of
this Court passed the interim order dtd.22.1.2010 in the following
manner:
“In the meanwhile, effect and operation of the impugned
order dated 15.12.2009 (Annexure-7) shall remain
stayed. However, the petitioners shall not alienate the
house sought to be attached under the impugned order,
situated at Khasra No.383/7 viillage Banad.”
SBSWP NO.353/2010 – MOHD. RAFIQ AND ORS. V/S SMT. JAITOON AND ORS. :JUDGMENT DTD.2.2.2010
2/2
2. The learned counsel for the petitioners – defendants
submits that the said order may be made absolute as the defendants –
petitioners do not have any intention to dispose off or alienate the
said property during the pendency of the said suit.
3. The learned counsel for the respondents agrees to this.
4. Accordingly, this writ petition is disposed of in terms of
interim order dtd.22.1.2010 passed by this Court. The order
dtd.22.1.2010 is made absolute. No order as to costs.
(Dr.VINEET KOTHARI)J.
Item No.12.
Ss/-