High Court Rajasthan High Court - Jodhpur

Arvind Deora vs Sanjivani Jan Swasthya Sansthan & … on 25 November, 2009

Rajasthan High Court – Jodhpur
Arvind Deora vs Sanjivani Jan Swasthya Sansthan & … on 25 November, 2009


D.B. CIVIL WRIT PETITION NO. 5258/2009

Arvind Deora
Vs.

Sanjivani Jan Swasthya Sansthan & Ors.

Date of Order :: 25-11-2009

HON’BLE THE CHIEF JUSTICE MR. JAGDISH BHALLA
HON’BLE MR. JUSTICE PRAKASH TATIA

Mr. Rajesh Shah, for the petitioner.

The petitioner has filed this public interest litigation petition. It

is admitted fact that civil suit was filed and thereafter, it was dismissed

in the year 2008. However, this public interest litigation has been filed

in the year 2009.

Once the matter has been agitated and considered by the Civil

Court, we do not find any ground for interference under Article 226 of

the Constitution of India.

Accordingly, the writ petition is dismissed.

[PRAKASH TATIA],J. [JAGDISH BHALLA], CJ.

Praveen