1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.2903/2007(DR/J)
(State of Raj. Vs. Hindustan Zinc Ltd. & Ors.)
Date of order : 28.11.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Shyam Toshniwal on behalf of
Mr. A.K. Rajvanshi, Addl. Advocate General.
Defects as pointed out by Office are stated
to be removed. Office is directed to register the
writ petition to its original number.
It is pointed out by learned counsel
appearing on behalf of petitioner – State that this
writ petition is identical to writ petition being SB
Civil Writ Petition No.3187/2007 decided by this Court
on 21.10.2008 wherein it was observed that revision
petition has already been decided by revisional
authority, therefore, the writ petition has become
infructuous.
In this view of the matter, this writ
petition is dismissed as having become infructuous.
The petitioner is however at liberty to challenge the
final order passed by the respondent authority in the
revision application.
(GOPAL KRISHAN VYAS), J.
arun