Rajasthan High Court – Jodhpur
Karma Ram @ Karmia & Anr vs State on 24 July, 2008
S.B. CRIMINAL REVISION PETITION NO.561/2008 Karma Ram & Anr. Vs. State of Rajasthan Date of Order :: 24-07-2008 HON'BLE MR. JUSTICE DEO NARAYAN THANVI Mr. Chaitanya Gehlot, for the petitioner. Learned counsel for the petitioner submits that in this case, trial has commenced and the doctor has also been examined. In view of this, revision petition has become infructuous. Accordingly, the revision petition is dismissed as having become infructuous. [DEO NARAYAN THANVI],J.
Praveen