Rajasthan High Court – Jodhpur
Gopal & Ors vs Mangi Lal & Ors on 5 May, 2009
SBCWP NO.2237/2008 - GOPAL AND ORS. V/S MANGI LAL AND ORS. . : ORDER DATED 5.5.2008
1/2
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR.
S.B. CIVIL WRIT PETITIO NNO.2237/2008
Gopal and ors.
versus
Mangi Lal and ors.
PRESENT
HON'BLE Dr.JUSTICE VINEET KOTHARI
Mr.DLR Vyas , for the petitioners
Mr.L.R.Choudhary, for the respondents.
DATE OF ORDER : 5th MAY, 2009.
ORDER
1. The learned counsels for the petitioner submits that since the
suit itself has been decided, therefore, this writ petition has become
infructuous .
2. Accordingly, the present writ petition is dismissed as
withdrawn.
(Dr.VINEET KOTHARI)J.
Item No.s-1
SBCWP NO.2237/2008 – GOPAL AND ORS. V/S MANGI LAL AND ORS. . : ORDER DATED 5.5.2008
2/2
Ss/-