1 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR O R D E R
S.B. CIVIL WRIT PETITION NO.1741/2009
(Smt.Durga Kumari Vs. Tej Raj & Ors.)
Date of order : 06.03.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.K.K. Shah, for the petitioner.
Learned counsel for the petitioner wants
to withdraw the writ petition with liberty to file
review petition of the impugned order, because at
the time of passing order, the amendment made in
the Stamp Act was not taken into consideration by
the trial court.
Accordingly, the writ petition is
dismissed as withdrawn. However, the petitioner
is at liberty to file review petition before the
same authority and she is permitted to point out
the amendment so made subsequently. Upon filing
the review petitioner, the same may be decided in
accordance with law.
(GOPAL KRISHAN VYAS), J.
A.K. Chouhan/-