Citation : 2022 Latest Caselaw 13114 Raj
Judgement Date : 7 November, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3283/2017 Smt. Shanta Devi
----Petitioner Versus State And Ors.
----Respondents Connected With
1. S.B. Civil Writ Petition No. 3275/2017
2. S.B. Civil Writ Petition No. 3280/2017
3. S.B. Civil Writ Petition No. 3281/2017
4. S.B. Civil Writ Petition No. 3282/2017
5. S.B. Civil Writ Petition No. 3284/2017
6. S.B. Civil Writ Petition No. 3285/2017
7. S.B. Civil Writ Petition No. 3287/2017
8. S.B. Civil Writ Petition No. 3288/2017
9. S.B. Civil Writ Petition No. 3289/2017
10. S.B. Civil Writ Petition No. 3290/2017
For Petitioner(s) : Mr. R.S. Saluja For Respondent(s) : Mr. Anil Kumar Gaur, AAG
HON'BLE MS. JUSTICE REKHA BORANA Order
07/11/2022
Learned counsel for the petitioners submits that the
controversy in question is covered by the judgment passed by
Hon'ble Apex Court in the case of Maniben Maganbhai Bhariya
v. District Development Officer Dahod & Ors. reported in AIR
2022 SC 2119.
Learned counsel for the respondents submits that reply to
the writ petition has been filed today. He prays for time to
complete his instructions regarding the aforesaid submission.
List the matters on 09.11.2022.
(REKHA BORANA),J 177 to 187-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!