Rajasthan High Court – Jodhpur
Umed Raj & Ors vs Onkar Mal on 24 July, 2008
SBCFA NO.106/1993 - UMED RAJ AND ORS. V/S ONKAR MAL . : JUDGMENT DTD.24.7.2008
1/1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR.
S.B. CIVIL FIRST APPEAL NO.106/1993
Umed Raj and ors.
Versus
Onkar Mal.
PRESENT
HON'BLE Dr.JUSTICE VINEET KOTHARI
Mr.J.K.Bhaiya, for the appellants.
Mr.Suresh Shrimali, for the respondent.
DATE OF JUDGMENT : 24th July, 2008.
JUDGMENT
1. Both the counsel submits that the parties have entered into a
compromise and they have filed an application under Order 23 Rule
3 C.P.C. and have prayed that the plaintiff does not want to pursue the
suit on account of compromise. Therefore, the suit may be dismissed.
The compromise duly verified by the Dy. Registrar (Judl.)_ is placed
on record.
2. Accordingly, the present appeal of the defendant is disposed of
and the impugned decree dtd.11.11.1992 is set aside and the suit is
dismissed in terms of the compromise.
(Dr.VINEET KOTHARI)J.
Item No.C-1
Ss/-