IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL MISC. APPEAL No. 430 of 1997
STATE
V/S
M/S NATRAJ GRANITE LTD
None present.
Date of Order : 16.4.2009
HON'BLE SHRI N P GUPTA,J.
ORDER
—–
Nobody appears for the appellant despite being
called. During late Mr.Sandeep Bhandawat appeared and
stated that he doesn’t have the file and is not in the know
of the matter. By the impugned order, the learned trial
Court has only granted temporary injunction restraining
demolition of construction and dispossession of the
plaintiff. This order was made way-back in the year 1997
operation whereof has not been stayed by this Court. In my
view, by now the suit must have registered substantial
progress. In that view of the matter, the appeal is
dismissed in default.
( N P GUPTA ),J.
/tarun/