In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.10013/2010
Dilip Joshi Versus State & Ors
Date of Order ::: 04/08/2010
Hon’ble Mr. Justice Ajay Rastogi
Mr. Pratap S.Sirohi, for petitioner
After making submissions for some times, learned Counsel, on instructions, wants to withdraw the writ petition with the liberty to make fresh representation espousing his grievance before competent authority.
Consequently, writ petition stands disposed of as withdrawn with liberty (supra). However, if representation is made, it is expected from the competent authority to independently examine it in terms of their own policy without being influenced by observations made by Appellate Tribunal under order dt.12/07/2010 and decide expeditiously in accordance with law by a speaking order and communicate it to the petitioner.
(Ajay Rastogi), J.
K.Khatri/p1/
10013CW2010Aug4DsLbrtyRp.doc