PETITIONER: STATE OF RAJASTHAN Vs. RESPONDENT: SEVA RAM & ORS. DATE OF JUDGMENT: 02/02/1996 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. G.B. PATTANAIK (J) CITATION: JT 1996 (3) 37 1996 SCALE (2)SP73 ACT: HEADNOTE: JUDGMENT:
	O R D E R
Mr. Medh,	Advocate appears for respondent No.1.
Respondent Nos.2 and 3, though served, are not appearing
either in person or through counsel.
Leave granted.
 The controversy raised is covered by the order of this
Court in C.A. 3204/95 and batch dated 28.2 95 wherein delay
was condoned and matters were remitted to the High Court for
disposal along	with the pending appeals for	decision on
merits. Accordingly, we set aside the	order of the	High
Court and remit this matter to the High Court for disposal
along with the pending appeals, if not already disposed of.
 If they are disposed of, the ratio therein may govern
the controversy in this appeal.
Appeal is disposed of in above terms. No costs.