Rajasthan High Court
Geeta Devi vs P N B &Anr on 18 April, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR O R D E R S.B. Civil Writ Petition No.14665 of 2009. Geeta Devi wife of Shri Data Ram Goyal VERSUS Punjab National Bank and Another Date of Order :::: 18.04.2011. Hon'ble Mr. Justice Dalip Singh Mr. D.,K. Dixit, on behalf of Mr. Ajay Kumar Bajpai, counsel for the Petitioner Mr. B.C. Jain, Counsel for the Respondents **** By the Court :
	Learned counsel for the petitioners submits that this writ petition has become infructuous and the same may be dismissed as such.
The writ petition is, accordingly, dismissed as having become infructuous.
The application filed by the respondents for recalling of ex-parte order dated 25.11.2009 also stands dismissed.
(Dalip Singh) J.
Ashok/