1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.250/2009
(Ravi Kumar Vs. State & Ors.)
Date of order : 04.02.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Sudheer Sharma, for the petitioner.
Mr. R.L. Jangid, Addl. Advocate General.
Mr. Ranjeet Joshi, for respondent No.2.
Mr. Rameshwar Lal, SHO, P.S. Naya Sahar,
Bikaner and Mr. Dinesh Kumar, SHO, P.S., Napasar,
Bikaner are present in person and they have filed
their written apology for non-appearance before this
Court on 23.1.2009. Apology tendered by both the SHOs
is hereby accepted.
It is contended by learned Addl. Advocate
General that keys of the premises and factory of the
petitioner, which has now been opened, have been
handed over to the petitioner and learned counsel for
the petitioner is not disputed this position.
Therefore, no order is required to be passed in this
case as the factory has already been opened.
Accordingly, the writ petition is disposed
of. However, if any legal proceeding has been
initiated by the respondent against the petitioner
then he is free to take recourse permissible under the
law
(GOPAL KRISHAN VYAS), J.