Rajasthan High Court – Jodhpur
Khemji Katara vs State & Ors on 21 August, 2008
S.B.CIVIL WRIT PETITION NO.1596/2008 Khemji Katara Vs. State of Rajasthan & Ors. Date of Order :: 21.8.2008 HON'BLE MR. JUSTICE GOVIND MATHUR Mr. Bharat Devwasi, for the petitioner. Mr. Deepak Choudhary, for the respondents. ... The order impugned dated 8.1.2008 has already been withdrawn by the Government of Rajasthan, as such, this petition for writ has become infructuous. It is stated by learned counsel for the respondents that the amount already recovered in pursuant to the order impugned dated 8.1.2008 shall also be refunded to the petitioner within a period of one month. The petition for writ, therefore, is dismissed in view of the fact that the order impugned has already been withdrawn and statement has already been made for making refund of the amount already recovered in pursuant to the order impugned. (GOVIND MATHUR), J.
Jgoyal’