High Court Rajasthan High Court - Jodhpur

Smt. Sunder Bai vs State & Anr on 10 February, 2009

Rajasthan High Court – Jodhpur
Smt. Sunder Bai vs State & Anr on 10 February, 2009
                                     1

          IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                            AT JODHPUR

                               O R D E R

S.B. CIVIL WRIT PETITION NO.10078/2008
(Smt. Sunder Bai Vs. State of Raj. Ors.)

Date of order : 10.02.2009

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. S. Khan, for the petitioner.

Learned counsel for the petitioner wants to

withdraw this writ petition with liberty to file fresh

writ petition for the grievance raised in this writ

petition. He is permitted to do so. Accordingly, the

writ petition is dismissed as withdrawn with the
liberty to file fresh writ petition.

(GOPAL KRISHAN VYAS), J.

arun