1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
O R D E R
S.B.Civil Writ Petition No. 768/1997
(Miss Lata Vs. State of Rajasthan & Ors.)
.........
Date of Order : 11/12/2008
PRESENT
HON'BLE MR. JUSTICE H.R.PANWAR
Mr. Vijay Purohit on behalf of
Mr. S.G.Ojha for the petitioner.
BY THE COURT
Learned counsel appearing for the petitioner submits
that the petitioner has now been appointed and therefore, the
instant writ petition has become infructuous.
In view of the statement of learned counsel for the
petitioner, the writ petition is dismissed as having become
infructuous.
(H.R.PANWAR), J.
rp
2
S.B.CIVIL MISC. STAY PETITION NO. 636/97
IN
S.B.CIVIL WRIT PETITION NO. 768/1997
Date of Order : 11/12/2008
PRESENT
HON’BLE MR. JUSTICE H.R.PANWAR
Mr. Vijay Purohit on behalf of
Mr. S.G.Ojha for the petitioner.
Since the writ petition itself has been dismissed as
having become infructuous, the stay petition also stands
dismissed.
(H.R.PANWAR), J.
rp