High Court Rajasthan High Court

Komudi Chandra Sharma vs State on 18 February, 2010

Rajasthan High Court
Komudi Chandra Sharma vs State on 18 February, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R
S.B. CIVIL WRIT PETITION No.2354/1997.

Komudi Chandra Sharma 
Versus
State of Rajasthan & Ors. 

Date of Order:-               February 18, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri R.K. Paliwal for the petitioner. 
Shri S.D. Khaspuria, Additional Government Counsel. 
*****
BY THE COURT:-		

Learned counsel for the respondents submitted that the impugned-order was passed pursuant to the order of the Finance Department dated 31/3/1995 itself was withdrawn and, therefore, the impugned order dated 13/4/1995 was also withdrawn.
In view of the submission made by the learned counsel for the respondents, this writ petition has become infructuous and the same is accordingly dismissed as having become infructuous.

(MOHAMMAD RAFIQ), J.

anil