High Court Rajasthan High Court - Jodhpur

Krishan Kumar Wadhwa vs Union Of India & Ors on 2 November, 2011

Rajasthan High Court – Jodhpur
Krishan Kumar Wadhwa vs Union Of India & Ors on 2 November, 2011
                                                               S.B.C.W.P. No.1109/2002
                                                   Krishan Kumar Vs. Union of India & Ors.
                                                                     Order dt: 02/11/2011


                                             1/1



            IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                   AT JODHPUR
                                     ORDER

S. B. Civil Writ Petition No.1109/2002
Krishan Kumar Vs. Union of India & Ors.

DATE OF ORDER ::: 02nd November 2011

PRESENT

HON’BLE DR. JUSTICE VINEET KOTHARI

Mr. Dinesh Mehta, for the petitioner.
Mr. K.K. Bissa, for the respondents.

1. Learned counsel for the respondents submits that by the

efflux of time, the present writ petition has become infructuous.

2. Accordingly, this writ petition is dismissed as having

become infructuous.

(DR. VINEET KOTHARI), J.

DJ/-

72