Rajasthan High Court – Jodhpur
Bal Chand vs State & Anr on 7 November, 2008
6 S. B. CRIMINAL MISC. PETITION.583/2008 BAL CHAND V. THE STATE OF RAJASTHAN & ANOTHER. DATE : 07-11-2008 HON'BLE MR. JUSTICE C. M. TOTLA Mr. Narpat Singh, for Petitioner (s). Mr. S. N. Tiwari, PP, for State - Respondent No.1. Mr. P.M.Mohnani, for Respondent No.2. Learned counsel for respondent No.2 submitted that negative FR has been submitted by the police and this petition has become infructuous. On behalf of the petitioner stated that considering above submission of the respondent, this petition may be dismissed as having become infructuous. The petition is dismissed as having become infructuous. (C. M. TOTLA), J.
scd