Rajasthan High Court – Jodhpur
Suresh Kumar Kodiya & Anr vs M/S Ranchor Das Zinabhai Dholkiya on 28 July, 2009
S.B. CIVIL REVISION PETITION NO.1036/2003
(Suresh Kumar Vs. M/s Ranchor II Ass Zina Bhai)
Date of Order : 28.07.2009
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. D.D. Thanvi, for the petitioner.
Mr. K.S. Rathore, for the respondent.
Heard learned counsel for the parties.
This petitioner has preferred this revision petition
against the inter-locutory order passed by trial Court. The
revision petition against the inter-locutory order is not
maintainable. Hence, this revision petition is dismissed.
However, the petitioner is free to avail the remedy, if any,
available under the law.
(Gopal Krishan Vyas), J.
arun/