1
S.B.Cr.Misc.Petition No.243/2004
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S.B.CRIMINAL MISC.PETITION NO.243/2004
Mahaveer & Anr.
Vs.
State of Rajasthan & Anr.
Date of Order :: 15/09/2009
PRESENT
HON'BLE MR.JUSTICE H.R.PANWAR
Mr.R.K.Bohra for Mr.N.L.Joshi, for the petitioners.
Mrs.Rajlaxmi Singh Choudhary, Public Prosecutor for the State.
BY THE COURT:
By the instant criminal miscellaneous petition under
Section 482 Cr.P.C., the petitioners have challenged the order
dated 19.2.2004 passed by Additional Chief Judicial Magistrate,
Raisinghnagar, District Sri Ganganagar (for short “the trial
court”) whereby the trial court framed the charges against the
petitioner No.1-Mahaveer for the offences under Sections 420,
467, 468, 471 and 120-B IPC and against the petitioner No.2-
Hari Ram under Sections 467, 468 and 120-B IPC.
In view of the decision of a Coordinate Bench of this
Court in Natwar Lal Vs. State of Rajasthan & Ors. 2008(1)
Cr.L.R. (Raj.) 617, the instant criminal misc. petition is not
maintainable directly to this Court, however, it is open for the
2
S.B.Cr.Misc.Petition No.243/2004
petitioners, if so aggrieved by the order dated 19.2.2004, to file
a revision petition before the concerned Sessions Judge and in
that event, the period taken during the miscellaneious petition
will not come in the way for the purpose of limitation.
The criminal misc. petition is dismissed. Stay
petition also stands dismissed.
(H.R.PANWAR), J.
NK