High Court Rajasthan High Court

Smt Bhonri Devi vs Addi District And Session And Ors on 22 March, 2010

Rajasthan High Court
Smt Bhonri Devi vs Addi District And Session And Ors on 22 March, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN,
JAIPUR BENCH, JAIPUR
O R D E R
S.B. Civil Writ Petition No.3931 of 2010
Smt. Bhonri Devi daughter of late Shri Moti Das 
VERSUS
Additional District & Sessions Judge No.6, Jaipur City, Jaipur and Others

Date of Order          ::::           March  22nd,  2010

Hon'ble Mr. Justice Dalip Singh

Mr. Vijay Kumar Sharma, Counsel for the Petitioner
	   			  ***			
By the Court :	

Heard learned counsel for the petitioner.

In the writ petition bearing No.3930/2010 filed by the plaintiff-petitioner this Court has already taken a view that the document, Annexure-4 the alleged agreement entered into between the plaintiff, defendant Nos.2 to 5 and the defendant No.11 has no relevance so far as the case of the plaintiff-petitioner is concerned.
In the facts and circumstances, the writ petition is accordingly dismissed.

(Dalip Singh), J.

Ashok