Rajasthan High Court
Smt Bhonri Devi vs Addi District And Session And Ors on 22 March, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN, JAIPUR BENCH, JAIPUR O R D E R S.B. Civil Writ Petition No.3931 of 2010 Smt. Bhonri Devi daughter of late Shri Moti Das VERSUS Additional District & Sessions Judge No.6, Jaipur City, Jaipur and Others Date of Order :::: March 22nd, 2010 Hon'ble Mr. Justice Dalip Singh Mr. Vijay Kumar Sharma, Counsel for the Petitioner *** By the Court :
Heard learned counsel for the petitioner.
In the writ petition bearing No.3930/2010 filed by the plaintiff-petitioner this Court has already taken a view that the document, Annexure-4 the alleged agreement entered into between the plaintiff, defendant Nos.2 to 5 and the defendant No.11 has no relevance so far as the case of the plaintiff-petitioner is concerned.
In the facts and circumstances, the writ petition is accordingly dismissed.
(Dalip Singh), J.
Ashok