Citation : 2022 Latest Caselaw 9951 Raj
Judgement Date : 28 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Civil Writ Petition No. 1186/2014
Lrs Of Late Sh. Santosh Lal
----Petitioner Versus Lrs Of Sh. Mohan Lal And Ors
----Respondent
For Petitioner(s) : Mr. M.S. Rathore For Respondent(s) : Mr. Vikram Vaishnav for Mr. Akshay Kumar Dave
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
28/07/2022
The petitioner has moved the present application (01/22)
inter alia seeking extension of interim order by indicating that
notwithstanding the interim order dated 13/02/2014 passed by
this Court, the trial Court is proceeding with the matter in light of
judgment dated 28.03.2018 of Hon'ble Supreme Court in the case
of Asian Resurfacing of Road Pvt. Ltd. & Anr. V/s CBI.
The application is not opposed by the learned counsel for the
respondents.
For the reasons stated in the application, the same is
allowed.
The interim order dated 13/02/2014 passed by this Court is
extended till vacated or modified.
List the matter on 18.08.2022, as prayed.
(VINIT KUMAR MATHUR),J 51-SanjayS/-
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!