Rajasthan High Court – Jodhpur
Smt. Durga Devi vs State Of Raj. & Ors on 10 April, 2009
S.B. CIVIL WRIT PETITION NO.2915/2009
Smt. Durga Devi Vs. State of Rajasthan & Ors.
Date of order : 10th April, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Sanjay Mathur for the petitioner.
-----
Heard learned counsel.
Learned counsel for the petitioner submits that the courts
below have erred in rejecting the temporary injunction application on
account of on-going examination of daughter of the petitioner for
Senior Secondary (12th), she may be permitted to reside in
Government quarter only upto 31st May, 2009 and immediately
thereafter she would vacate the said premises.
Accordingly, it is directed that the petitioner shall not be
forcibly dispossessed from the quarter in which she is presently
residing upto 31st May, 2009. The petitioner will furnish an
undertaking to this effect that she will hand over the vacant
possession of the said quarter to the defendant on or before
15.6.2009.
With these directions, this writ petition is disposed of.
Copy of this order be sent to the respondents and trial court.
[ DR. VINEET KOTHARI ], J.
itemNo.ss1
babulal