High Court Rajasthan High Court - Jodhpur

Smt. Durga Devi vs State Of Raj. & Ors on 10 April, 2009

Rajasthan High Court – Jodhpur
Smt. Durga Devi vs State Of Raj. & Ors on 10 April, 2009
              S.B. CIVIL WRIT PETITION NO.2915/2009
             Smt. Durga Devi Vs. State of Rajasthan & Ors.

Date of order                    :               10th April, 2009
                                PRESENT

             HON'BLE DR. JUSTICE VINEET KOTHARI

Mr. Sanjay Mathur for the petitioner.

                                    -----

               Heard learned counsel.

               Learned counsel for the petitioner submits that the courts

below have erred in rejecting the temporary injunction application on

account of on-going examination of daughter of the petitioner for

Senior Secondary (12th), she may be permitted to reside in

Government quarter only upto 31st May, 2009 and immediately

thereafter she would vacate the said premises.

               Accordingly, it is directed that the petitioner shall not be

forcibly dispossessed from the quarter in which she is presently

residing upto 31st May, 2009.           The petitioner will furnish an

undertaking to this effect that she will hand over the vacant

possession of the said quarter to the defendant on or before

15.6.2009.

               With these directions, this writ petition is disposed of.

Copy of this order be sent to the respondents and trial court.



                                            [ DR. VINEET KOTHARI ], J.

itemNo.ss1
babulal