Rajasthan High Court – Jodhpur
Smt. Havwali & Ors vs Gopal Kriplani & Anr on 10 September, 2008
                                                        SBCCP No.4829/2007(Defect)
                                           Smt. Havwali & Ors. Vs. Gopal Kriplani & Anr.
                                          -{ 1 }-
                    S.B. Civil Contempt Petition No.4829/2007
                                     (Defect)
                               Smt. Havwali & Ors.
                                        vs
                               Gopal Kriplani & Anr.
              DATE OF ORDER : - 10.9.2008
                        HON'BLE MR. PRAKASH TATIA, J.
Mr.ML Khatri, for the petitioner.
Learned counsel for the petitioner submits that order
has been complied with and, therefore, nothing survives in
this contempt petition.
In view of the above statement of learned counsel for
the petitioner, the contempt petition is dismissed and
notices are discharged.
(PRAKASH TATIA), J.
c.p.goyal/-