Rajasthan High Court – Jodhpur
Farasram vs Upkhand Adhikari,Balotra & Ors on 18 March, 2009
7
                 S.B. CIVIL WRIT PETITION NO.05283/2006.
                                  Pharas Ram
                                      Vs.
                          Upkhand Adhikari, Balotra & Ors.
         Date of Order :: 18th March 2009.
               HON'BLE MR. JUSTICE DINESH MAHESHWARI
         Mr. Vikram Singh Chadwas for
         Mr. C.S. Rajpurohit, for the petitioner.
         Mr. Sandeep Bhandawat, Government Counsel.
                                        .....
         BY THE COURT:
Though this writ petition has remained pending in the
defects side for over 2 ½ years and the defects have yet not
been removed; however, learned counsel appearing for the
petitioner submits on instructions that the petitioner does not
want to proceed with this writ petition any further and seeks
permission to withdraw. Permission granted.
The writ petition is dismissed as withdrawn.
(DINESH MAHESHWARI), J.
Mohan/