Citation : 2025 Latest Caselaw 17079 Raj
Judgement Date : 15 December, 2025
[2025:RJ-JD:53939]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Writ Contempt No. 1693/2025
Yes Bank Ltd., Having Its Office At 4Th Floor, Anand Bhawan,
Sansar Chandra Road, Jaipur Through Its Authorized Signatory.
----Petitioner
Versus
M/s Madan Mohan Jain And Sons, Through Its Partner Mr.
Subash Chand Jain S/o Late Shri Madan Mohan Jain Having
Registered Office At No. 4, Central School Air Force Area,
Jodhpur, Rajasthan.
----Respondent
For Petitioner(s) : Mr. Vijay Purohit
For Respondent(s) : ----
HON'BLE MR. JUSTICE SANDEEP SHAH
Order
15/12/2025
1. Learned counsel for the petitioner submits that the judgment
passed by this Court vide order dated 04.07.2025 has been
complied with by the respondent, and therefore, nothing survives
for adjudication in the present contempt petition.
2. Considering the submissions made, the present contempt
petition is dismissed as having been rendered infructuous.
(SANDEEP SHAH),J 45-devrajP/-
(Uploaded on 16/12/2025 at 02:03:07 PM)
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!