Citation : 2022 Latest Caselaw 13408 Raj
Judgement Date : 15 November, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Civil Writ Petition No. 10579/2013
Shyam Sunder And Anr
----Petitioners Versus Smt. Nina Goyal
----Respondent
For Petitioner(s) : Mr. Muktesh Maheshwari For Respondent(s) : Mr. Rajeev Purohit
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
15/11/2022
IA No. 1/2022:-
The petitioners have moved the present application inter alia
seeking extension of interim order by indicating that
notwithstanding the interim order dated 04.09.2013 passed by the
co-ordinate Bench of 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 same is not opposed by the learned counsel for the
respondent.
For the reasons stated in the application, the same is
allowed.
The interim order dated 04.09.2013 passed by the co-
ordinate Bench of this Court is extended till vacated or modified.
(2 of 2) [CW-10579/2013]
IA No. 2/2022:-
An application has been filed for correction of the order
dated 14.11.2022 passed by this Court in SBCWP No.
10581/2013.
Learned counsel for the petitioners submits that he wants to
withdraw the present application.
Accordingly, the application is dismissed as withdrawn.
(VINIT KUMAR MATHUR),J
C-1-payal/-
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!