Citation : 2023 Latest Caselaw 2575 Raj/2
Judgement Date : 2 March, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 18239/2019
Smt. Saida Khan W/o Shri Akram Khan
----Petitioner
Versus
Ajmer Development Authority
----Respondent
Connected With S.B. Civil Writ Petition No. 18244/2019 Dr. Mohan Sharma S/o Shri Narayan Bihari
----Petitioner Versus Ajmer Development Authority
----Respondent S.B. Civil Writ Petition No. 18247/2019 Mohammed Yaseen Khan S/o Taj Mohammed Khan
----Petitioner Versus Ajmer Development Authority
----Respondent S.B. Civil Writ Petition No. 18248/2019 Surendra Tank S/o Shri Madan Lal Ji Tank
----Petitioner Versus Ajmer Development Authority
----Respondent
For Petitioner(s) : None present For Respondent(s) : None present
HON'BLE MR. JUSTICE GANESH RAM MEENA
Judgment / Order
02/03/2023
In all these matters, the applications have been moved
under Article 226(3) of Constitution of India for vacation of ex-
parte interim order.
(2 of 2) [CW-18239/2019]
No one has put in appearance on behalf of the applicant-
respondent.
List these matters for admission after four weeks.
The application for vacation of ex-parte interim order shall be
considered at the time of admission.
(GANESH RAM MEENA),J
ARTI SHARMA /26-29
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!