Rajasthan High Court – Jodhpur
Jay Singh vs State on 18 February, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 9349 of 2008
JAY SINGH
V/S
STATE
BY POST
Mr. KR BISHNOI, P.P., for the respondent
Date of Order : 18.2.2009
HON'BLE SHRI N P GUPTA,J.
HON'BLE SHRI KISHAN SWAROOP CHAUDHARI,J.
ORDER
—–
Learned Public Prosecutor informs that the
prisoner has been granted parole by the District Parole
Committee. As such this petition has become infructuous.
The same is, therefore, dismissed as infructuous.
( KISHAN SWAROOP CHAUDHARI ),J. ( N P GUPTA ),J.
/Sushil/