Citation : 2023 Latest Caselaw 5431 Raj/2
Judgement Date : 29 September, 2023
[2023:RJ-JP:25691]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 3161/2017
Geeta Ramayan Prachar Kendra, Through Its Proprietor Dropdi
Agarwal W/o Sh. Santosh Ararwal, Shop No. 50, Bulion Bulding,
Haldiyon Ka Rasta, Johari Bazar, Jaipur.
----Petitioner
Versus
The Bulion Association Limited, Bulion Bulding, Haldiyon Ka
Rasta, Johari Bazar, Jaipur, Through Its Secretary
----Respondent
For Petitioner(s) : Mr. Manoj Pareek For Respondent(s) :
HON'BLE MR. JUSTICE GANESH RAM MEENA
Judgment / Order
29/09/2023
Counsel for the petitioner submits that the present writ
petition has become infructuous.
In view of the statements made by counsel for the petitioner,
the present writ petition is dismissed as having become
infructuous.
Since the main petition has been dismissed, all other
pending application/s, if any, also stands dismissed.
(GANESH RAM MEENA),J
ARTI SHARMA /21
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!