High Court Rajasthan High Court

Mr. Govind Sharma vs Mr. Anil Kumar Sharma on 22 July, 2011

Rajasthan High Court
Mr. Govind Sharma vs Mr. Anil Kumar Sharma on 22 July, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CRIMINAL REVISION PETITION NO.07773/2010
GUDDI Vs. RAMAVTAR

DATE: 22.07.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN


Mr. Govind Sharma, for the petitioner.
Mr. Anil Kumar Sharma, for the respondent.
                   ****		

Learned counsel for petitioner seeks permission to withdraw this revision petition with liberty to file application under Section 125(3) as well as 127 Cr.P.C.
Prayer is allowed.

The revision petition as well as application under Section 5 of the Limitation Act, both are, accordingly, dismissed as withdrawn with liberty, as prayed for.
(NARENDRA KUMAR JAIN),J.

/KKC