Rajasthan High Court
Bhagwan Sahai Jat vs State Of Raj & Ors on 13 December, 2010
S.B.CIVIL WRIT PETITION NO.12164/2010 Bhagwan Sahai Jat Vs. State of Raj. & ors. DATE OF ORDER : 13/12/2010 HON'BLE MR. JUSTICE AJAY RASTOGI ***
Mr. Rajendra Soni, for petitioner.
Mr. NA Naqvi, AAG, for respondents
It has not been controverted by counsel for the petitioner that the dispute, which has been raised in the instant petition, has been decided by the Court while disposing of the bunch of writ petitions in the case of Smt. Priti Dixit Vs. State of Raj. & ors, CWP-5951/2008 vide order dt. 07/01/2009.
In the light of the judgment passed in the case of Priti Dixit, the present writ petition is devoid of merit and is accordingly dismissed.
[AJAY RASTOGI], J.
Raghu/p.1/12164-CW-2010-final.doc