Rajasthan High Court – Jodhpur
Smt. Anita vs S.T.A.T. & Ors on 21 April, 2009
H/20
                S.B. CIVIL WRIT PETITION NO.3182/1998.
                     Smt. Anita  Vs. S.T.A.T. & Ors.
       Date of Order ::   21st April 2009.
            HON'BLE MR. JUSTICE DINESH MAHESHWARI
       Mr. Sandeep Dave for
       Mr. B.L. Maheshwari, for the petitioner.
       Ms. Pratistha Dave, Government Counsel.
                                 ....
       BY THE COURT:
Learned counsel for the parties are ad idem that for the
period of the relevant permit of the petitioner having come to
an end, this writ petition has been rendered infructuous.
The writ petition is dismissed as infructuous. No costs.
(DINESH MAHESHWARI), J.
/Mohan/