1
S.B.CFA NO. 196/2006
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR.
JUDGMENT
S.B.Civil Regular First Appeal No. 196/06
Sohan Lal Vs. Shri Mahendra Kumar and Ors.
...
Date of Judgment : 26/10/2009
PRESENT
HON'BLE MR. JUSTICE H.R. PANWAR
Mr. Kishan Lal Maheshwari for the appellant.
Mr. Shreedhar Purohit for the respondents.
BY THE COURT:
This civil first appeal under Section 96 of the Code
of Civil Procedure (for short ‘the Code’ hereinafter) is directed
against the judgment and decree dated 13.2.2006 passed by
Additional District Judge, Sojat (for short ‘the trial court’
hereinafter) in Civil Original Suit No.40/92 (21/84) whereby the
suit filed by the appellant-plaintiff for partition came to be
dismissed.
Heard learned counsel for the parties.
Learned counsel for the parties submit that now the
parties are prepared to accept the compromise Ex.A2 dated
06.01.1994 by appearing before the trial court so that the trial
court can verify the compromise and pass decree in terms of the
compromise Ex.A2 dated 6.1.1994.
2
S.B.CFA NO. 196/2006
In view of the statement of counsel for the parties,
the judgment and decree impugned dated 13.2.2006 is set aside
and the matter is remanded to the trial court to decide the suit in
terms of the compromise dated 6.1.1994 if the parties appear
before it and confirm the terms and conditions of the said
compromise. The parties to appear before the trial court on
7.12.2009. The record of the trial court be returned forthwith.
The first appeal stands accordingly disposed of. Stay
petition also stands disposed of.
(H.R.PANWAR), J.
rp