High Court Rajasthan High Court

Bhawani Singh Shekhawat vs Raj Civil Service Appe Tribu&Ors on 24 February, 2010

Rajasthan High Court
Bhawani Singh Shekhawat vs Raj Civil Service Appe Tribu&Ors on 24 February, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH

S.B. Civil Writ Petition No.1893/10
Bhawani Singh Shekhawat 
Versus 
Rajasthan Civil Services Appellate Tribunal & Ors.
DATE OF ORDER     :      24/02/2010
HON'BLE MR. JUSTICE AJAY RASTOGI

Mr. Ashok Kumar Bansal, for petitioner

***

After making submission for sometime, Counsel wants to withdraw the writ petition with liberty to make representation to the authority apprising his difficulty.
If such representation is made, it is expected from the authority to consider sympathetically without being prejudiced by the observations made by Tribunal in its order dt.01/02/2010 and decide the same expeditiously.
Consequently, writ petition stands dismissed as withdrawn with liberty as prayed for.

[AJAY RASTOGI], J.

FRBOHRA1893CW10 24-02.doc