Rajasthan High Court – Jodhpur
Dr. Ashok Kumar vs State Of Raj. & Anr on 14 May, 2009
S.B. Civil Misc. Writ Petition No.4575/2009.
May 14, 2009
 HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
______________________________________
Mr. K.K. Goyal for the petitioner.
No case is made out to pass any order for restraining
respondents from transferring or alienating the property in
question. However, the petitioner is at liberty to file application
before the trial Court for the relief sought for in this writ petition.
With this observation, this writ petition is dismissed.
(Gopal Krishan Vyas) J.
Ojha, a.