Rajasthan High Court – Jodhpur
Gopal Mahajan & Ors vs State Of Raj. & Ors on 18 September, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 9105 of 2009
GOPAL MAHAJAN & ORS
V/S
STATE OF RAJ. & ORS.
Mr. DN YADAV, for the appellant / petitioner
Date of Order : 18.9.2009
HON'BLE SHRI N P GUPTA,J.
HON'BLE SHRI DEO NARAYAN THANVI,J.
ORDER
—–
Heard learned counsel for the petitioner.
In our view, the petitioner has alleged that a
representation has already been submitted being 24.6.2009. It
is expected that the decision would be taken by the competent
authority after hearing the petitioners, or their authorised
representatives, and considering the objections.
In that view of the matter, we are not inclined to
entertain the present public interest litigation. The same is,
therefore, dismissed.
( DEO NARAYAN THANVI ),J. ( N P GUPTA ),J.
/Sushil/