Rajasthan High Court – Jodhpur
Indian Oil Corporation Limited vs A.D.J. Bali & Ors on 11 May, 2009
1
S.B.C.W. NO. 2731/2007
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
ORDER
S.B.CIVIL WRIT PETITION NO. 2731/2007
Indian Oil Corporation Limited
Vs.
Additional District Judge, Bali, District Pali & Ors.
Date of Order :: 11.05.2009
HON'BLE MR. JUSTICE H.R. PANWAR
Mr. Vinit Sanadhaya for the petitioner.
Mr. Vinay Chhipa for the respondents.
BY THE COURT
By an application being I.A. No. 5277/09 the
petitioner submits that the parties have compromised the
matter and therefore, in view of the compromise entered into
between the parties, the petitioner seeks to withdraw the writ
petition.
The writ petition is dismissed as withdrawn. The
application stands disposed of. Stay petition also stands
dismissed.
(H.R. PANWAR), J.
Rp