Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

American International Health ... vs The Union Of India
2022 Latest Caselaw 2249 Raj

Citation : 2022 Latest Caselaw 2249 Raj
Judgement Date : 8 February, 2022

Rajasthan High Court - Jodhpur
American International Health ... vs The Union Of India on 8 February, 2022
Bench: Manoj Kumar Garg

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Civil Writ Petition No. 1199/2022

American International Health Management Ltd.

----Petitioner Versus The Union Of India

----Respondent

For Petitioner(s) : Mr. Vikas Balia Sr. Advocate assisted by Mr. Hemant Dutt through VC For Respondent(s) :

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment / Order

08/02/2022

An application has been filed on behalf of the petitioner for

withdrawal of the above mentioned writ petition with a liberty to

file fresh writ petition if any occasion arises.

For the reasons mentioned in the application (Inward No.

01/2022) the same is allowed. The writ petition filed by the

petitioner is hereby dismissed as withdrawn with liberty as prayed

for.

Stay petition is also dismissed.

(MANOJ KUMAR GARG),J

107-/Vivek/NK/-

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