High Court Rajasthan High Court - Jodhpur

Miss Lata vs State & Ors on 11 December, 2008

Rajasthan High Court – Jodhpur
Miss Lata vs State & Ors on 11 December, 2008
                                          1

        IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                                   JODHPUR

                                 O R D E R


                     S.B.Civil Writ Petition No. 768/1997
                    (Miss Lata Vs. State of Rajasthan & Ors.)
                                   .........


               Date of Order          :       11/12/2008


                                 PRESENT
                     HON'BLE MR. JUSTICE H.R.PANWAR


     Mr. Vijay Purohit on behalf of
     Mr. S.G.Ojha for the petitioner.


     BY THE COURT

Learned counsel appearing for the petitioner submits

that the petitioner has now been appointed and therefore, the

instant writ petition has become infructuous.

In view of the statement of learned counsel for the

petitioner, the writ petition is dismissed as having become

infructuous.

(H.R.PANWAR), J.

rp
2

S.B.CIVIL MISC. STAY PETITION NO. 636/97
IN
S.B.CIVIL WRIT PETITION NO. 768/1997

Date of Order : 11/12/2008

PRESENT
HON’BLE MR. JUSTICE H.R.PANWAR

Mr. Vijay Purohit on behalf of
Mr. S.G.Ojha for the petitioner.

Since the writ petition itself has been dismissed as
having become infructuous, the stay petition also stands
dismissed.

(H.R.PANWAR), J.

rp