1
6 D.B. CIVIL SPECIAL APPEAL (W) NO.722/2000.
Smt. Sushila Dugar
Vs.
State of Rajasthan & Ors.
..
Date of Order :: 11th February 2010.
HON'BLE MR. JUSTICE A.M. SAPRE
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. Siddharth Joshi, for the appellant.
.....
BY THE COURT:
Learned counsel Mr. Siddharth Joshi appearing for the
appellant submits that this appeal has rendered infructuous
because the subject matter for which this appeal was filed no
longer subsists. In other words, it has come to an end by
efflux of time.
In the light of the statements made by the learned
counsel for the appellant, we do not wish to embark upon the
merits and demerits of the case nor we wish to enter into the
factual matrix much less in detail. It is really not necessary.
Accordingly and in view of the statement of the learned
counsel for the appellant, we dismiss this appeal as having
rendered infructuous.
No costs.
Certified copy as per Rules.
(DINESH MAHESHWARI),J. (A.M. SAPRE),J.
/Mohan/