Citation : 2022 Latest Caselaw 1993 Raj/2
Judgement Date : 5 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Writ Petition No. 3612/2022
Kailash Sharma S/o Radheyshyam Sharma
----Petitioner
Versus
State Of Rajasthan and Ors.
----Respondents
For Petitioner(s) : Mr. Achintya Kaushik For Respondent(s) :
HON'BLE MR. JUSTICE PANKAJ BHANDARI HON'BLE MR. JUSTICE BIRENDRA KUMAR
Judgment / Order
05/03/2022
Issue notice to the respondents. Rule is made returnable by
08.03.2022.
Counsel for the petitioner is directed to supply copy of the
Petition in the Office of Advocate General.
List this matter on 08.03.2022. In the meantime, it would be
open for the petitioner to apply for the renewal of the liquor
vending license as may be advised. Any such application will be
without prejudice to the petitioner's right and contentions as well
as would be subject to the further orders that may be passed in
the writ petition.
(BIRENDRA KUMAR),J (PANKAJ BHANDARI),J
ARTI SHARMA /40
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!