Rajasthan High Court – Jodhpur
Laxmi Narayan Mehra vs State Of Raj. & Ors on 17 December, 2009
S.B. CIVIL WRIT PETITION NO.11754/2009
Laxmi Narayan Mehra
VS.
State of Raj. and Ors.
DATE OF ORDER : 17.12.2009
HON'BLE MR. GOVIND MATHUR, J.
Mr. J.L. Purohit, for the petitioner.
Dr. G.R. Kalla, Govt. Advocate.
The controversy involved in this petition for writ is no more
res integra in view of the Division Bench judgment of this Court
in the case of State of Rajasthan & Ors. Vs. Raniwas Porwal (DB
Civil Special Appeal (W) No.208/2006) decided on 13.12.2007.
Issue notice to the respondents.
Dr. G.R. Kalla, learned Government Advocate accepts
notice on behalf of the respondents.
Looking to the fact that the controversy involved in this
petition for writ has already been decided, this petition for writ
is also disposed of in terms of the Division Bench judgment
referred above.
(GOVIND MATHUR)J.
Rm/