Rajasthan High Court – Jodhpur
Rajendra Bhandari vs Kartik Udhyog on 18 September, 2008
1
S.B. CIVIL FIRST APPEAL NO.3216/2007 DR(J)
Rajendra Bhandari
Vs.
Kartik Udhyog
DATE OF ORDER :: 18-09-2008
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. Ramit Mehta, for the appellant.
....
This first appeal has been preferred against the judgment and
decree dated 20.09.2005 as passed by the Additional District Judge
(Fast Track) No.2, Jodhpur in Civil Suit No.388/2003 whereby the
suit for specific performance as filed by the plaintiff-respondent was
decreed. This appeal by the defendant-appellant is reported to be
barred by limitation by one day.
Today, though the matter is listed before the Court from the
defects side, counsel for the appellant has moved an application (IA
No.12922/08) seeking permission for withdrawal. It is stated that
after passing of the decree aforesaid, the parties have arrived at
compromise and the dispute has been mutually resolved. The
appellant seeks permission to withdraw; and it is also prayed that for
the appeal having not been admitted, the amount of court fees of
Rs.30,066/- as paid by the appellant may be ordered to be refunded.
This appeal was filed as back as on 10.01.2006 and has
remained pending in the defects side all this time. In view of the
submissions as made in the application, it appears appropriate to
permit the appellant to withdraw.
2
Further, looking to the substantial amount of court fees paid by
the appellant in the sum of Rs. 30,066/- and having regard to the
surrounding circumstances that before any other proceedings in this
appeal the parties are stated to have settled out, this Court is of
opinion that it shall be appropriate and the interest of justice shall be
served if 75% of the amount of court fees as paid by the appellant is
ordered to be refunded.
Accordingly, the application (IA No.12922/08) is allowed to the
extent indicated above; the appellant is permitted to withdraw; and
the appeal is dismissed as withdrawn. 75% of the amount of court
fees paid in this appeal may be refunded to the appellant.
[DINESH MAHESHWARI],J.
Praveen