Rajasthan High Court – Jodhpur
Commandant … vs Judge,M A C T Nagaur & Ors on 10 July, 2009
             S.B.CIVIL WRIT PETITION NO.5778/2007
                   DATE OF ORDER : 10/7/2009
             HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Ravi Bhansali, for the petitioner.
Mr.Sunil A. Vyas, for the respondent.
      Learned counsel for the petitioner submits that in terms of
interim order dated 20/9/2007, subject to payment of cost evidence
has been taken, therefore, this petition has become infructuous.
      Dismissed as having become infructuous.
                                         (DR.VINEET KOTHARI), J.
item no.60
baweja/-