High Court Rajasthan High Court - Jodhpur

I.C.I.C.I.Bank Pvt.Ltd vs State & Anr on 26 November, 2008

Rajasthan High Court – Jodhpur
I.C.I.C.I.Bank Pvt.Ltd vs State & Anr on 26 November, 2008
S. B. CRIMINAL MISC. PETITION NO.909/2007
I.C.I.C.I. BANK LTD. V. STATE OF RAJASTHAN & ANOTHER.

DATE OF ORDER                     :::                    26/11/2008


              HON'BLE MR. JUSTICE C. M. TOTLA



Mr. Vijay Purohit, for Petitioner (s).
Mr. O.P.Rathi, Public Prosecutor.
Mr. Bharat Shreemali, for Respondent No.2.


      In view of the fact that charge-sheet has been filed, the petition
has become infructuous.


      The petition is dismissed as having become infructuous.



                                                  (C. M. TOTLA), J.

scd
S. B. CRIMINAL MISC. PETITION NO.1517/2008

DATE OF ORDER ::: 26/11/2008

HON’BLE MR. JUSTICE C. M. TOTLA

Mr. M.K.Garg, for Petitioner (s).
Mr. O.P.Rathi, Public Prosecutor.

Issue notice.

Learned Public Prosecutor accepts notice on behalf of both the
respondents. A copy of the petition may be furnished to the learned Public
Prosecutor.

Put up in next week, as prayed.

(C. M. TOTLA), J.

scd
S. B. CRIMINAL MISC. PETITION NO.1263/2008

DATE OF ORDER ::: 26/11/2008

HON’BLE MR. JUSTICE C. M. TOTLA

Mr. J.K.Chanda, for Petitioner (s).
Mr. Shrawan Ozha, for Respondent.

Put up for admission of hearing after two weeks, along with S. B.
Criminal Misc. Petition No.1259/2008 (Girdhari Lal v. Naratan). Stay to
continue till then.

(C. M. TOTLA), J.

scd