Rajasthan High Court
Surendra Singh Sakhla And Ors vs Shri Lakshmi Narayan And Ors on 20 October, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CIVIL MISC. APPLICATION NO. 03312/2010
IN
S.B. CIVIL MISC. APPEAL NO.983/1999
SURENDRA SINGH SAKHLA & ANR.
Vs.
SHRI LAKSHMI NARAYAN & ORS.
Date: 20.10.2010
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. Shobhit Tiwari, for the applicants.
Mr. Ram Sharan Sharma for
Mr. G.S. Rathore, for the respondents.
****
Mr. Ram Sharan Sharma on behalf of Mr. G.S. Rathore, Advocate, appears for the respondents.
Heard learned counsel for the parties and after considering their submissions and also the reasons assigned in the applications duly supported by affidavits, delay in filing the application for restoration of appeal is condoned and the misc. appeal is restored to its original number.
Both the applications stand allowed.
(NARENDRA KUMAR JAIN),J.
/KKC/