Citation : 2022 Latest Caselaw 14147 Raj
Judgement Date : 1 December, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Civil Writ Petition No. 18072/2022
M/s. Grg Infra
----Petitioner Versus State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. KK Shah For Respondent(s) : Mr. Pankaj Sharma, AAG
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
01/12/2022
Issue notice.
Learned counsel Mr. Pankaj Sharma, AAG accepts notice on
behalf of the State and he seeks time to complete his instructions.
List on 09.12.2022 while showing the name of Mr. Pankaj
Sharma, AAG as counsel for the respondent in the daily cause list.
(VIJAY BISHNOI),J Surabhii/115-
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!