Rajasthan High Court – Jodhpur
Satguru Sahay Sharma vs Lrs.Of Smt.Kamla & Ors on 16 December, 2008
15 S.B. CIVIL FIRST APPEAL NO.532/2007
Satguru Sahay Sharma Vs. LR's of Smt. Kamla & Ors.
Date of Order :: 16th December 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr.H.S.Shrimali,for the appellant.
Mr.MaheshJoshi for
Mr.Suresh Shrimali,for the respondent No.1
....
Though the matter has been listed in default category
for required process fees and notices having not been filed,
learned counsel for the appellant submits on instructions that
the parties have since arrived at compromise and the
appellant does not want to proceed with this appeal any further
and seeks permission to withdraw. Learned counsel appearing
for the respondent No.1 has no objection.
Permission granted.
This appeal is dismissed as withdrawn. No costs.
(DINESH MAHESHWARI), J.
s.soni