Rajasthan High Court – Jodhpur
Om Prakash & Anr vs Sonraj & Ors on 10 July, 2009
S.B.CIVIL MISC. APPEAL NO.792/2009
(Om Prakash vs. Sonraj)
DATE OF ORDER : 10/7/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Sajjan Singh, for the appellant.
This appeal is directed against the order dated 20/2/2009,
whereby, learned trial court has allowed the application under Order
39 Rule 1 and 2 CPC restraining the defendant to alienate the suit
property further and also to maintain the status quo of the suit
property.
Learned counsel for the defendant submits that this would
prevent the defendant from undertaking any construction of whatever
nature. No occasion, admittedly, has arisen so far. If any such
occasion arises, it goes without saying that defendant is at liberty to
file appropriate application before the trial court. There is no good
ground to interfere with the impugned order dated 20/2/2009 at this
stage.
The present appeal being devoid of merit is dismissed. Copy of
this order be sent to opposite side.
(DR.VINEET KOTHARI), J.
Item no.49
baweja/-