Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maa Vankal Trading Company vs State Of Rajasthan
2021 Latest Caselaw 11909 Raj

Citation : 2021 Latest Caselaw 11909 Raj
Judgement Date : 29 July, 2021

Rajasthan High Court - Jodhpur
Maa Vankal Trading Company vs State Of Rajasthan on 29 July, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Civil Writ Petition No. 8806/2021

Maa Vankal Trading Company

----Petitioner Versus State Of Rajasthan

----Respondent

For Petitioner(s) : Mr. Govind Suthar For Respondent(s) :

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

29/07/2021

Issue notice. Issue notice of stay application also, returnable

within two weeks and be given 'dasti' to learned counsel for the

petitioner.

(VIJAY BISHNOI),J

Surabhii/56-

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 : MAIMS

 
 
Latestlaws Newsletter