Citation : 2022 Latest Caselaw 7508 Raj
Judgement Date : 19 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
D.B. Civil Writ Petition No. 6712/2021
M/s. Bhajan Lal
----Petitioner Versus State Of Rajasthan and Ors.
----Respondents Connected With D.B. Civil Writ Petition No. 6706/2021 M/s. Khinwa Karan Prajapat
----Petitioner Versus State Of Rajasthan and Ors.
----Respondents D.B. Civil Writ Petition No. 6773/2021 M/s. Lila Dhar Prajapat
----Petitioner Versus State Of Rajasthan and Ors.
----Respondents D.B. Civil Writ Petition No. 6788/2021 M/s. Mahendra Construction Company
----Petitioner Versus State Of Rajasthan and Ors.
----Respondents
For Petitioner(s) : Mr. Surya Prakash For Respondent(s) : Mr. Sandeep Bhandawat Mr. Ankur Mathur Mr. Pritam Solanki
HON'BLE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Order
19/05/2022
Learned counsel for the respondents would submit that the
issue with regard to admissibility of rectification in the return
(2 of 2) [CW-6712/2021]
stands concluded by the judgment of the Supreme Court in the
case of Union of India Vs. Bharti Airtel [2021 0 SCC 647].
Learned counsel for the petitioners would submit that the
aforesaid judgment is distinguishable and the matter would
require detailed hearing.
Considering the submissions of the learned counsel for the
parties, we are inclined to list the matter for hearing after four
weeks.
List these cases after four weeks.
(MADAN GOPAL VYAS),J (MANINDRA MOHAN SHRIVASTAVA),ACJ
12-jayesh/-
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!