Rajasthan High Court – Jodhpur
Indian Oil Corporation Limited vs A.D.J. Bali & Ors on 11 May, 2009
                                                                     1
                                                S.B.C.W. NO. 2731/2007
       IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                JODHPUR
                               ORDER
             S.B.CIVIL WRIT PETITION NO. 2731/2007
                  Indian Oil Corporation Limited
                                 Vs.
         Additional District Judge, Bali, District Pali & Ors.
                   Date of Order     ::      11.05.2009
                  HON'BLE MR. JUSTICE H.R. PANWAR
     Mr. Vinit Sanadhaya for the petitioner.
     Mr. Vinay Chhipa for the respondents.
     BY THE COURT
 By an application being I.A. No. 5277/09 the
petitioner submits that the parties have compromised the
matter and therefore, in view of the compromise entered into
between the parties, the petitioner seeks to withdraw the writ
petition.
 The writ petition is dismissed as withdrawn. The
application stands disposed of. Stay petition also stands
dismissed.
(H.R. PANWAR), J.
Rp