IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR ORDER S.B. Civil Writ Petition No.3538/2008 (Gram Panchayat, Khohdariba & Another Versus Buddha Lal & Another) Date of Order :: 4th August, 2011 HON'BLE MR. JUSTICE MAHESH BHAGWATI None appears for the petitioner. Mr. Pradeep Singh, Counsel for the respondents
Learned counsel for the respondents submits that pursuant to the impugned order dated 18th May, 2007 rendered by Authority, Minimum Wages Act, Alwar, entire payment of minimum wages amounting to Rs. 76,582/- has been made to the respondent by the petitioner Gram Panchayat, Khohdariba and as such the petition has become infructuous, which stands proved by cheque dated 9th September, 2008 and cheque dated 24.9.2009, receipts Ex. R-1/13 dated 9th September, 2008 and receipt dated 12.10.2009.
In view of the above statement made by the learned counsel for the respondents, the writ petition stands dismissed as having become infructuous.
(MAHESH BHAGWATI), J.
DK