1 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR :ORDER:
S.B. CIVIL WRIT PETITION NO.3464/2006
(Narendra Singh Vs. State of Rajasthan & Anr.)
Date of Order :: 22.08.2008
PRESENT
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.P.P. Choudhary, for the petitioner.
Mr.M.R. Singhvi, for the respondents.
Learned counsel for the respondents has raised
preliminary objection that remedy by way of an appeal is
available with the petitioner which petitioner has already availed.
At this juncture, learned counsel for the petitioner
submits that appeal is pending before the appellate authority,
therefore, he wants to withdraw this writ petition with liberty to
file fresh in the event of passing any adverse order by the
appellate authority.
Accordingly, this writ petition is dismissed as
withdrawn with liberty sought for.
(GOPAL KRISHAN VYAS),J.
A.K. Chouhan/-