1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.7536/2008
(Jitendra Maheshwari & Ors. Vs. State & Ors.)
Date of order : 3.11.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Sanjeev Johari, for the petitioners.
Mr. V.K. Mathur, for the respondents.
Heard learned counsel for the parties.
It is submitted by learned counsel for the
petitioners that during the pendency of this writ
petition, the case of the petitioners has been
recommended to write off the demand made by C.T.O. To
the Commissioner, Commercial Taxes Department, which
is likely to be decided.
In this view of the matter, this writ
petition has now become infructuous. Accordingly, the
same is hereby dismissed as having become infructuous.
However, the petitioners will be at liberty to file
fresh writ petition if any adverse order is passed
against them.
(GOPAL KRISHAN VYAS), J.
arun