Citation : 2021 Latest Caselaw 16379 Raj
Judgement Date : 27 October, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 66/2021
State Of Rajasthan
----Appellant Versus Dropadi
----Respondent Connected With
1. D.B. Spl. Appl. Writ No. 241/2021
2. D.B. Spl. Appl. Writ No. 375/2021
3. D.B. Spl. Appl. Writ No. 378/2021
4. D.B. Spl. Appl. Writ No. 380/2021
5. D.B. Spl. Appl. Writ No. 445/2021
For Appellant(s) : Mr. Karan Singh Rajpurohit, AAG with Mr. Rajat Arora
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE SANDEEP MEHTA
Order
27/10/2021
Subject to removal of defects by next date, issue notice,
returnable on 01.12.2021.
By way of ad-interim relief, the impugned judgment of the
learned Single Judge is stayed.
To be listed for final disposal alongwith D.B. Special Appeal
(Writ) No.500/2021.
(SANDEEP MEHTA),J (AKIL KURESHI),CJ
Ashutosh-14-19
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!