Rajasthan High Court
Jai Singh &Ors vs State Of Raj And Anr on 22 October, 2010
In the High Court of Judicature for Rajasthan Jaipur Bench, Jaipur O R D E R S.B. Civil Writ Petition No.12924/2009 Jai Singh & Ors. Vs. State of Raj. & Ors. Date Of Order :: 22/10/2010 Hon'ble Mr. Justice Ajay Rastogi Mr. Sanjeev Prakash Sharma ] Mr. Ashok Gaur ] Mr. Lokesh Sharma ] Mr. Rakesh Kumar Sharma ] Mr. M.S. Gurjar ] for petitioners. Mr. S.N. Kumawat, AAG ] Mr. Alok Sharma ] Mr. Kuldeep Aswal ] for respondents.
Mr. R.N. Mathur, for the intervenor
Counsel have brought to the notice of this Court the order of the Hon’ble Supreme dt.27.09.2010 whereby it was observed to decide the matter expeditiously. Taking note thereof and with consent of the parties and looking to the nature of the controversy involved in the matter, this Court also finds that the matter requires to be disposed of expeditiously and the matter along with cognate cases will be taken up for final arguments/disposal on 28.10.2010. Parties are also at liberty to mention on 28.10.2010 for taking the matter at 2:00 PM.
(Ajay Rastogi),J
VS Shekhawat /p.1/
12924cw09Oct22misc.doc