High Court Rajasthan High Court

Smt Chandrakala vs State (Revenu Department )Ors on 16 August, 2011

Rajasthan High Court
Smt Chandrakala vs State (Revenu Department )Ors on 16 August, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
JAIPUR BENCH, JAIPUR

ORDER

S.B. Civil Writ Petition No. 9464/2011

Smt. Chandrakala
Vs. 
The State of Rajasthan & Others.

 
DATE OF ORDER:                     16.08.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN


Mr. Naveen Dhuwan, for the petitioner.

		Learned counsel for the petitioner seeks permission to withdraw this writ petition with liberty to file fresh writ petition in the same matter after filing representation or serving a notice of demand of justice upon respondents for the same relief, which has been sought for in this writ petition and in case, said representation is not considered or no action is taken on the notice of demand of justice by the respondents within a reasonable period.

Permission is granted.

Writ petition as well as stay application both are, accordingly, dismissed as withdrawn with liberty, as prayed for.

(NARENDRA KUMAR JAIN),J.

Manoj,
S.No.S.83.