Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Union Of India And Anr vs State And Ors on 7 January, 2022

Author: Pushpendra Singh Bhati

Bench: Pushpendra Singh Bhati

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Civil Writ Petition No. 1640/2015

Union Of India And Anr.
                                                                  ----Petitioner
                                     Versus
State And Ors.
                                                                ----Respondent
                             Connected With
               S.B. Civil Writ Petition No. 7710/2009


For Petitioner(s)        :     Mr. R.D. Rastogi, ASG (on VC)
For Respondent(s)        :     Mr.   Anil Bacchawat, AGC (on VC)
                               Mr.   Ramdayal, Dy.GC (on VC)
                               Mr.   A.K. Jain (on VC)
                               Mr.   Sheetal Kumbhat (on VC)



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Order 07/01/2022 In wake of instant surge in COVID-19 cases and spread of its highly infectious Omicron variant, lawyers have been advised to refrain from coming to the Courts. In Writ Petition No. 1640/2015:

List the matter on 08.02.2022. Interim order shall remain in currency till the next date.
In Writ Petition No. 7710/2009:
This Court, after perusal of the order sheet dated 21.01.2019 passed in S.B. Civil Writ Petition No.1640/2015, it emanates that there was a prayer from counsel Mr. Sheetal Kumbhat that the SBCWP No.7710/2009 [Daljeet Singh Vs. Union of India] has to be reconstituted. There is also a direction from this Hon'ble Court in the same order-sheet to reconstitute the file. The photostat copy of the file is on record and it is before this Court today. (Downloaded on 12/01/2022 at 08:45:04 PM)
(2 of 2) [CW-1640/2015] For the reasons submitted by learned counsel Mr. A.K. Jain and Mr. Sheetal Kumbhat, the constitution is allowed. The reconstituted file is taken on record.
The earlier order passed by this Court on 04.02.2021 shall remain in currency.
(DR.PUSHPENDRA SINGH BHATI),J.
12-13 Zeeshan (Downloaded on 12/01/2022 at 08:45:04 PM) Powered by TCPDF (www.tcpdf.org)