Citation : 2021 Latest Caselaw 17630 Raj
Judgement Date : 24 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
D.B. Spl. Appl. Writ No. 518/2020
The State Of Rajasthan
----Appellant Versus Dharmaveer Godara
----Respondent Connected With D.B. Review Petition (Writ) No. 18/2019 State Of Rajasthan
----Appellant Versus Bhiya Ram Vishnoi
----Respondent D.B. Review Petition (Writ) No. 23/2019 The State Of Rajasthan
----Appellant Versus Kan Singh Ranawat
----Respondent
For Appellant(s) : Mr. M.S. Singhvi, Advocate General assisted by Mr. Pankaj Sharma, AAG, Mr. K.S. Lodha For Respondent(s) : Mr. Kuldeep Mathur, Ms. Versha Bissa
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE SUDESH BANSAL
Order
24/11/2021
We have heard learned Advocate General for some time,
time being over, list on 29.11.2021.
If any of the petitioners have filed contempt petition arising
out of the judgment of the Division Bench, of which the review is
(2 of 2) [SAW-518/2020]
sought, the petitioners shall not proceed further with the contempt
petitions till disposal of the review petition.
(SUDESH BANSAL),J (AKIL KURESHI),CJ
40to42-MohitTak/-
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!