High Court Rajasthan High Court

Swasthya Evam Shiksha Vikas vs State Of Raj & Ors on 20 October, 2010

Rajasthan High Court
Swasthya Evam Shiksha Vikas vs State Of Raj & Ors on 20 October, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.9350/2010
Swasthya Evam Shiksha Vikas Sansthan
Vs. State of Raj. & Ors.

Date Of Order     ::     20/10/2010

Hon'ble Mr. Justice Ajay Rastogi 

Ms. Sangeeta Sharma, for petitioner.
Mr. Saransh Saini                              ]
Mr. Mahesh Chand Gupta on behalf of ]
Mr. G.P. Sharma,
Ms. Anuradha Ganesh Sharma            ] for respondents.

Application has been filed by the petitioner seeking permission from this Court for dispensing with the service of respondent-9 and further submits that respondent-8 is Secretary of Swasthya Evam Shiksha Vikas Sansthan-respondent-7 and since respondent-8 is already represented by Mr. Saini, he may be directed to accept notice for respondent-7 also.

The application stands allowed. Service upon respondent-9 stands dispensed with as prayed for and since respondent-8 Secretary of respondent-7 is represented by his counsel Mr. Saini, he is directed to accept notice for respondent-7 as well. Amended cause title be appropriately placed on record. Office to proceed.

Mr. Saini wants time to file counter. He may do so with an advance copy to petitioner’s counsel. List on 29.10.2010.

(Ajay Rastogi),J
VS Shekhawat /p.1/
9350cw10Oct20misc.do