Citation : 2022 Latest Caselaw 2383 Raj/2
Judgement Date : 16 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Writ Petition No. 3878/2022
Vinita Verma D/o Shri Babulal Verma, Resident Of Near Tansen
Makbara, Gwalior, Madhya Pradesh.
----Petitioner
Versus
1. The State Of Rajasthan, Through Chief Secretary,
Government Of Rajasthan, Jaipur.
2. Principal Secretary, Finance Department, Secretariat,
Jaipur.
3. Secretary, Finance (Revenue) Department, Secretariat,
Jaipur.
4. The Excise Commissioner, Government Of Rajasthan,
Udaipur.
----Respondents
For Petitioner(s) : Mr. Amit Malani, Advocate For Respondent(s) : Mr. M.S. Singhvi, Advocate General with Mr. Tarang Gupta, Advocate, Mr. Darsh Pareek, Advocate & Mr. Siddhant Jain, Advocate
HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE SAMEER JAIN
Judgment / Order
16/03/2022
Learned counsel for the petitioner seeks to withdraw the
petition in view of subsequent event.
Accordingly, this petition is dismissed as withdrawn.
(SAMEER JAIN),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ
Mohita /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!