Citation : 2022 Latest Caselaw 1121 Raj
Judgement Date : 24 January, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 15387/2018
Leela
----Petitioner Versus State Of Rajasthan
----Respondent Connected With
1. S.B. Civil Writ Petition No. 15328/2018
2. S.B. Civil Writ Petition No. 15329/2018
3. S.B. Civil Writ Petition No. 15332/2018
4. S.B. Civil Writ Petition No. 15353/2018
5. S.B. Civil Writ Petition No. 15378/2018
6. S.B. Civil Writ Petition No. 15379/2018
7. S.B. Civil Writ Petition No. 15381/2018
8. S.B. Civil Writ Petition No. 15410/2018
For Petitioner(s) : Mr. Kailash Jangid (through VC). For Respondent(s) : Mr. Vishal Jangid (through VC).
HON'BLE MS. JUSTICE REKHA BORANA
Order
24/01/2022
Learned counsel for the respondents submits that the
present issue in question is covered by the judgment passed by
Jaipur Bench of this Court in S.B. Civil Writ Petition No.
22546/2018.
Learned counsel for the petitioners seeks time to ascertain
the same.
List these matters on 28.01.2022.
(REKHA BORANA),J 21 to 29-Sachin/-
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!