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 12]

Rajasthan High Court - Jaipur

Hanuman Jat & Anr vs State Of Rajasthan & Ors on 14 December, 2015

Author: Mn Bhandari

Bench: Mn Bhandari

    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
JAIPUR BENCH, JAIPUR
ORDER 
SB Civil Writ Petition No.18483/2015
Hanuman Jat & anr versus State of Rajasthan & ors 
14.12.2015  
HON'BLE MR. JUSTICE MN BHANDARI
Mr Sandeep Kalwaniya   for petitioner/s
BY THE COURT: 	

Learned counsel prays for disposal of this writ petition with liberty to make a representation to the respondents in the light of the judgment of this court in the case of Pawan Kumar Bardiya & ors versus State of Rajasthan & anr, SB Civil Writ Petition No.8046/2008, decided on 18.8.2011. The representation aforesaid may be considered by the respondents in the light of the judgment supra.

In view of the limited prayer, writ petition is disposed of with liberty sought for. In case of representation along with the copy of the judgment supra, respondents are directed to consider the same in the light of the directions given in the judgment supra if it applies to the facts of this case. The representation would be decided by a speaking order.

(MN BHANDARI), J.

bnsharma All corrections made in judgment/ order been incorporated in judgment/ order being emailed.

(BN Sharma) PS-cum-JW