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