High Court Rajasthan High Court - Jodhpur

Sukhlal & Ors vs Hari Ram on 19 February, 2009

Rajasthan High Court – Jodhpur
Sukhlal & Ors vs Hari Ram on 19 February, 2009
            S.B.CIVIL REVISION PETITION NO.1639/99
                   (Sukh Lal & Ors. vs. Hari Ram )

                   DATE OF ORDER : 19/2/2009

            HON'BLE DR.JUSTICE VINEET KOTHARI


Mr.Manish Shishodia, for the petitioner.
Mr.J.K.Bhaiya, for the respondent.



             Learned counsel for the respondent submits that in

pursuance of the decree dated 29/11/1999 the possession of the suit

premises had already been taken, therefore, this revision petition has

become infructuous. However, learned counsel for the respondent

fairly submits that the order of mesne profit @ Rs.50/- per month

could not be passed by the learned appellate court. Accordingly, that

part of the impugned order is set aside and the revision petition is

disposed of as having become infructuous.



                                           (DR.VINEET KOTHARI), J.

item no.1
baweja/-