S.B.CRIMINAL LEAVE TO APPEAL NO. 150/2008 State of Rajasthan Vs. Sataynarain Sharma and Anr. Date of order : 30/1/2009 HON'BLE MR.H.R.PANWAR, J.
Mr. L.R.Upadhyay, P.P.
Heard learned Public Prosecutor for the State and perused
the judgment and order impugned as also record of the trial
court.
Having considered the totality of facts and circumstances
of the case, I think it a fit case to grant leave to appeal to this
Court.
Accordingly, the leave to appeal to this Court is granted.
The memo of leave to appeal be treated as memo of appeal. Let
the appeal be registered on regular number. Appeal is admitted.
Accused respondents Sataynarain Sharma S/o Ganga Ram
Sharma and Gaurdhan Singh S/o Nand Singh be summoned by
bailable warrant of Rs.5000/- each for their appearance before
this Court on 26.02.2009 and as and when called upon to do so.
(H.R.PANWAR),J.
rp