High Court Rajasthan High Court

Smt Sunita Tinkar And Ans vs State And Ans on 25 May, 2011

Rajasthan High Court
Smt Sunita Tinkar And Ans vs State And Ans on 25 May, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR 
O R D E R
S.B. Criminal Misc. Petition No.351/2004
S.B. Criminal Misc. Stay Application No.283/2004

Date of Order	    ::	     25th  May, 2011	  

HON'BLE MR. JUSTICE MAHESH BHAGWATI

Mr. J.P. Goyal, Sr. Counsel with Ms. Shikha Parnami, counsel for the petitioners 
Mr.	G.S. Fauzdar, PP for the State of Rajasthan

BY THE COURT:

Learned counsel for the petitioners seeks permission to withdraw the Criminal Misc. Petition provided that the trial court decides the case within a period of two months.

The prayer of the learned counsel for the petitioner is allowed. The Criminal Misc. Petition filed under Section 482 of CrPC stands dismissed as withdrawn. However, keeping in view the submissions made by the learned counsel for the petitioners and the fact that the case has been pending since long, the learned trial court is directed to decide the case within a period of two months from the date of receipt of the order. This order may be complied with in letter and spirit.

Consequent upon the dismissal of Criminal Misc. Petition, the stay application, filed therewith, does not survive and that also stands dismissed.

A copy of this order be sent to the learned trial court for information.

(MAHESH BHAGWATI),J.

DK/-