High Court Rajasthan High Court

Pursjottam Dass vs Shiv Narain & Ors on 27 January, 2010

Rajasthan High Court
Pursjottam Dass vs Shiv Narain & Ors on 27 January, 2010
    

 
 
 

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

ORDER

S.B.CIVIL MISC. APPEAL NO.4791/2008.
Purushottam Das chela (disciple) Dharmdas.
VERSUS
Shiv Narain and Others.

27.01.2010.

HON'BLE MR.JUSTICE DALIP SINGH

Mr.A.K.Bajpai, for the appellant.
*****

Heard learned counsel for the appellant and perused the impugned order.

In the facts and circumstances, since only the order to temporary injunction is against the alienation of the property, I find no reason to interfere with the impugned order.

Consequently, the appeal as well as the stay application stand dismissed.

(DALIP SINGH),J.

Solanki DS, Jr.P.A