Citation : 2021 Latest Caselaw 5479 Raj
Judgement Date : 24 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Civil First Appeal No. 633/2018
Abdul Kayyum
----Appellant Versus General Public
----Respondent
For Appellant(s) : Mr. Rishi Vaishnav.
For Respondent(s) :
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
24/02/2021
Respondents No.2,3 & 6, who are officers of the Mining
Department have not been served, whereas, respondents No. 4 &
5 also officers of the Mining Department have been served.
In view thereof, learned counsel for the appellant may serve
a copy of the appeal alongwith judgment of the trial court to
learned counsel Mr. D.S. Jasol, who may complete his instructions
in the matter.
Requirement of service on respondent No.1 is dispensed
with.
Issue fresh notice to respondent No.7.
Office is directed to reflect the name of Mr. D.S. Jasol as
counsel appearing for the respondent in the cause list.
(ARUN BHANSALI),J 39-pradeep/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!