High Court Rajasthan High Court - Jodhpur

Gopal & Ors vs Mangi Lal & Ors on 5 May, 2009

Rajasthan High Court – Jodhpur
Gopal & Ors vs Mangi Lal & Ors on 5 May, 2009
 SBCWP NO.2237/2008 - GOPAL AND ORS. V/S MANGI LAL AND ORS. . : ORDER DATED 5.5.2008


                                        1/2

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                                      JODHPUR.


S.B. CIVIL WRIT PETITIO NNO.2237/2008

Gopal and ors.

                                          versus

Mangi Lal and ors.

                                 PRESENT

               HON'BLE Dr.JUSTICE VINEET KOTHARI


Mr.DLR Vyas , for the petitioners
Mr.L.R.Choudhary, for the respondents.


DATE OF ORDER                             : 5th MAY, 2009.

                                        ORDER

1. The learned counsels for the petitioner submits that since the
suit itself has been decided, therefore, this writ petition has become
infructuous .

2. Accordingly, the present writ petition is dismissed as
withdrawn.

(Dr.VINEET KOTHARI)J.

Item No.s-1
SBCWP NO.2237/2008 – GOPAL AND ORS. V/S MANGI LAL AND ORS. . : ORDER DATED 5.5.2008

2/2

Ss/-