Citation : 2023 Latest Caselaw 4630 Raj
Judgement Date : 15 May, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
D.B. Civil Writ Petition No. 19102/2018
Ravindra Sharma
----Petitioner Versus State Of Rajasthan
----Respondent Connected With D.B. Writ Contempt No. 379/2019 Ravindra Sharma
----Petitioner Versus Vineet Gupta
----Respondent
For Petitioner(s) : Mr. CS Kotwani Mr. Digvijay Singh For Respondent(s) : Mr. Sandeep Shah, Sr. Adv. cum AAG assisted by Mr. Abhimanyu Singh Rathore Mr. Rajat Arora for Mr. KS Rajpurohit, Sr. Adv. cum AAG Mr. Ramit Mehta Mr. Tarun Dudia Mr. Chandra Mohan Sharma for Mr. Rajesh Panwar, Sr. Adv.
HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE PRAVEER BHATNAGAR
Order
15/05/2023
Learned counsel Mr. Rajat Arora for Mr. KS Rajpurohit, AAG
appearing on behalf of State has submitted that one of the stands
taken by the State Government has been negated by the Hon'ble
Supreme Court vide its judgment dated 20th April, 2023 rendered
in Bishambhar Prasad Vs. Arfat Petrochemicals Pvt. Ltd. and
Others, reported in 2023 SCC (Online) SC 458.
(2 of 2) [CW-19102/2018]
Mr. Arora seeks a short adjournment to complete his
instruction.
List the matters on 06.07.2023.
On that day, Mr. Arora shall complete his instructions,
otherwise no further adjournment will be granted.
(PRAVEER BHATNAGAR),J (VIJAY BISHNOI),J 26-mohit/-
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!