Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Ansals Colonisers And ... vs Manakchand Suthar
2021 Latest Caselaw 5673 Raj

Citation : 2021 Latest Caselaw 5673 Raj
Judgement Date : 25 February, 2021

Rajasthan High Court - Jodhpur
M/S. Ansals Colonisers And ... vs Manakchand Suthar on 25 February, 2021
Bench: Pushpendra Singh Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
                S.B. Civil Writ Petition No. 11306/2020

1.     M/s. Ansals Colonisers And Developers Pvt. Ltd., Villas
       No. A/ff, 201 Ansal Shushant City, Near Maharaja Ganga
       Singh University, Gajner Road, Bikaner (Raj.).
2.     M/s Ansal Api, 115, Ansal Bhawan, 16 Kg Marg, New
       Delhi.
3.     M/s Ansals Colonisers And Development Pvt. Ltd., Regd.
       Office, 206 B Wing 2Nd Floor, Naurand House, 21,
       Kasturba Gandhi Marg, New Delhi.
4.     M/s Ansal Api, Sangam Tower, 304/305, M.i. Road, Jaipur
       (Raj.).
                                                                  ----Petitioners
                                    Versus
Manakchand Suthar, R/o C-179, Murlidhar Vyas Colony, Dist.
Bikaner (Raj.).
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Jog Singh for
                                Mr. Ravinder Kumar Singh
For Respondent(s)         :



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                     Order

25/02/2021

     In wake of onslaught of COVID-19, abundant caution is being

taken while hearing the matters in Court.

     Learned counsel for the petitioner has referred to the

judgment rendered by the Hon'ble Allahabad High Court in M.R.

Mittals Infratech Pvt. Ltd. Vs. Permanent Lok Adalat & Ors.,

reported in 2019 0 Supreme (All.) 306.

     Issue notice to the respondents, returnable within a period of

four weeks.


                     (Downloaded on 02/03/2021 at 09:03:15 PM)
                                                                          (2 of 2)                [CW-11306/2020]



                                        In the meanwhile, the effect and operation of the impugned

                                   order dated 11.12.2019 (Annexure-7) shall remain stayed.



                                                               (DR.PUSHPENDRA SINGH BHATI),J.

27-SKant/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter