IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR.
JUDGMENT
Vivek Kumar Meena & others. Vs. Kumbh Singh & others.
DB SPECIAL APPEAL (CIVIL) NO.13/2010.
IN
SB CIVIL CONTEMPT NO.128/2009.
IN
SB CIVIL SECOND APPEAL NO.102/2006.
DATE OF ORDER: 30th September, 2010.
PRESENT
HON’BLE MR. JUSTICE ARUN MISHRA
HON’BLE MR. JUSTICE SATYA PRAKASH PATHAK
Mr. Sudesh Bansal for the appellants.
Counsel has prayed for withdrawal of the appeal. However, he has prayed that the executing court may be directed to decide objection filed under Order 21 Rule 97 CPC.
Prayer made is reasonable.
Learned executing court may make endeavour to decide objection as early as possible.
The special appeal stands dismissed as withdrawn with the aforesaid observation.
(SATYA PRAKASH PATHAK),J (ARUN MISHRA),J.
BBL