Rajasthan High Court – Jodhpur
Khemji Katara vs State & Ors on 21 August, 2008
S.B.CIVIL WRIT PETITION NO.1596/2008
Khemji Katara Vs. State of Rajasthan & Ors.
Date of Order :: 21.8.2008
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr. Bharat Devwasi, for the petitioner.
Mr. Deepak Choudhary, for the respondents.
...
The order impugned dated 8.1.2008 has already been withdrawn
by the Government of Rajasthan, as such, this petition for writ has
become infructuous. It is stated by learned counsel for the respondents
that the amount already recovered in pursuant to the order impugned
dated 8.1.2008 shall also be refunded to the petitioner within a period
of one month.
The petition for writ, therefore, is dismissed in view of the fact
that the order impugned has already been withdrawn and statement has
already been made for making refund of the amount already recovered
in pursuant to the order impugned.
(GOVIND MATHUR), J.
Jgoyal’