IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
SPL. APPL. WRIT No. 1006 of 2000
JUGAL KISHORE
V/S
THE STATE OF RAJ AND ORS
Mr. MC PUROHIT, for the appellant / petitioner
Mr. R BHANSALI, for the respondent
Date of Order : 6.10.2009
HON'BLE SHRI N P GUPTA,J.
HON'BLE MRS. MEENA V. GOMBER,J.
ORDER
—–
Learned counsel for the parties submit that the
present matter is covered by the decision of this Court dated.
10.1.2008 rendered in bunch of appeal led by S.A.W. No.
912/2000 Ram Karan Vs. State of Rajasthan.
Accordingly, this appeal is also decided in the same
terms, and giving same reliefs, with a direction that the
petitioner shall be entitled to receive back the amount
deposited by him, along with interest @ 9%, to be computed to
begin from the date of filing of writ petition before this
Court, up-till the actual date of payment to the concerned
bidder, if not already refunded. The parties shall bear their
own costs.
( MEENA V. GOMBER ),J. ( N P GUPTA ),J.
/Sushil/