Rajasthan High Court – Jodhpur
Narottam Suthar vs State & Anr on 6 November, 2008
S. B. CRIMINAL MISC. PETITION NO. 1187/2006
NAROTTAM SUTHAR V. STATE & ANOTHER.
DATE : 06-11-2008
                HON'BLE MR. JUSTICE C. M. TOTLA
None present for Petitioner (s).
Mr. O.P.Rathi, PP, for Respondent No.1.
Mr. Ballu Singh, for Respondent No.2.
      Learned counsel for respondent No.2 submitted that the trial and
criminal case stand disposed of. Looking to the above proposition, the
petition has become infructuous.
      The petition is dismissed as having become infructuous.
                                               (C. M. TOTLA), J.
scd