High Court Rajasthan High Court

Dharampal vs State (Food And Civil … on 9 August, 2011

Rajasthan High Court
Dharampal vs State (Food And Civil … on 9 August, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.9252/2011
DHARAMPAL Vs. STATE OF RAJASTHAN & ORS.

DATE: 09.08.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN


Mr. Sudhir Jain, for the petitioner.
                   ****		

Learned counsel for petitioner seeks permission to withdraw this writ petition, at this stage, with liberty to file fresh writ petition, in case application of petitioner for allotment of Fair Price Shop is rejected.
Prayer appears to be reasonable, therefore, it is allowed.

The writ petition as well as stay application, both are, accordingly dismissed as withdrawn with liberty, as prayed for.

(NARENDRA KUMAR JAIN),J.

/KKC/