Rajasthan High Court
Firm M/S Bites & Bytes Compute vs State And Ors on 18 November, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH, JAIPUR
O R D E R
S.B. CRIMINAL MISC. PETITION NO. 1933/2006
FIR M/s BITES & BYTES COMPUTERS Vs. STATE & ANR.
Date: 18.11.2009
HON'BLE MR. JUSTICE K.S. RATHORE
Mr. Gaurav Gupta, Advocate for the petitioner.
Mr. Amit Punia, Public Prosecutor for the State.
Mr. Ravindra Pal Singh for
Mr. J.K. Singhi, Advocate for the respondent.
****
Learned counsel for the petitioner wishes to withdraw the instant criminal misc. petition with liberty to file leave to appeal as the accused has been discharged by the Court of Additional Chief Judicial Magistrate No.9, Jaipur City, Jaipur.
Accordingly, the the present criminal misc. petition stands dismissed as withdrawn with liberty to file leave to appeal.
As the petition itself has been dismissed as withdrawn, the application Inward No. 11842/2009 also stands disposed of.
Registry is directed to return the certified copy of the impugned judgment to the learned counsel for the petitioner.
Record be sent back.
(K.S. RATHORE),J.
/KKC