High Court Rajasthan High Court

Rameshwar And Ors vs State Of Raj & Ors on 25 August, 2011

Rajasthan High Court
Rameshwar And Ors vs State Of Raj & Ors on 25 August, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
JAIPUR BENCH, JAIPUR

ORDER

S.B. Civil Writ Petition No. 15459/2010

Rameshwar & Others.
Vs.
State of Rajasthan & Others.


 
DATE OF ORDER:                     25.08.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. J.P. Gurjar, for the petitioners.
Mr. G.S. Bapna, Advocate General assisted by Mr. Veyankatesh Garg, for the respondent-State.

Learned counsel for the petitioners has filed an application for disposal of the writ petition in terms of compromise. A copy of compromise has also been annexed with the application.
Learned Advocate General has no objection in allowing the application.
Consequently, application is allowed. Writ petition as well as stay application both are, accordingly, disposed off in terms of compromise.

(NARENDRA KUMAR JAIN),J.

Manoj,
S.No. S.104.