In the High Court of Judicature for Rajasthan At Jaipur Bench, Jaipur O R D E R In S.B. Civil Second Appeal No.282/1993 Firm Ram Bux Dhanna Ram and others Vs. Thakur Shyam Sunderji and others Date Of Order :: 18.3.2010 Hon'ble Mr. Justice Jitendra Ray Goyal Mr. J.P. Goyal with Mr. Dharmendra Agrawal, for appellants. Mr. Rajneesh Gupta on behalf of Mr. S.K. Gupta, for respondents. ........
Learned counsel for the parties stated that parties have entered into amicable settlement and according to their compromise, a fresh rent note has also been executed in favour of the landlord by the tenant-appellant at the enhanced rate of Rs.1100/- per month of the suit premises and these two documents have been produced before this Court. In view of the compromise, learned counsel for the appellants does not press this appeal.
Accordingly, this appeal is disposed of. Both the documents compromise as well as fresh rent note bearing inward no.7017/18.3.2010 be taken on record.
(J.R. Goyal),J.
V.S. Shekhawat/-
Jr. P.A.
H(S)1