!! 1 !!
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.4366/2007 DR(J)
(P.I. Industries Ltd. Vs. Bhana Ram & Ors.)
Date of order :: 15.01.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Miss.Rekha Borana, for the petitioner.
Learned counsel for the petitioner wants
to withdraw the present writ petition.
Accordingly, this writ petition is
dismissed as withdrawn.
However, it is submitted by learned
counsel for the petitioner that in respect of
minor amounts awarded to the respondents, amounts
have already been paid; but, for major amounts,
misc. appeals have been filed, therefore, this
dismissal may not be treated as precedent for
adjudicating the matter.
!! 2 !!
It is obvious that no finding has been
given by the Court in this matter, therefore,
petitioner is always free to raise all grounds in
the misc. appeals filed against the same award.
(GOPAL KRISHAN VYAS), J.
A.K. Chouhan/-