Rajasthan High Court – Jodhpur
Commandant … vs Judge,M A C T Nagaur & Ors on 10 July, 2009
S.B.CIVIL WRIT PETITION NO.5778/2007
DATE OF ORDER : 10/7/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Ravi Bhansali, for the petitioner.
Mr.Sunil A. Vyas, for the respondent.
Learned counsel for the petitioner submits that in terms of
interim order dated 20/9/2007, subject to payment of cost evidence
has been taken, therefore, this petition has become infructuous.
Dismissed as having become infructuous.
(DR.VINEET KOTHARI), J.
item no.60
baweja/-