Rajasthan High Court – Jodhpur
Ram Lal & Ors vs State on 6 July, 2009
// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Criminal Misc. Petition No.348/2009
With
S.B. Cr. Misc. Stay Application
No.476/2009
{Ramlal and Others Vs. State of
Rajasthan}
Date of Order :: 6th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Nand Kishore, Counsel for petitioners
Shri O.P. Singaria and
Smt. Raj Laxmi Singh, PP for the State
####
By the Court:
Learned counsel for the petitioners
submits that he has preferred this petition for
quashing of the F.I.R. itself but, as per his
instructions, final report has been given in
the matter after investigation of the case,
therefore, he may be allowed to withdraw this
petition with liberty to file a fresh petition
in case necessity so arises. The prayer appears
to be reasonable.
Hence this criminal miscellaneous
petition is dismissed as withdrawn with liberty
as prayed for.
Consequent upon dismissal of the main
petition itself, the stay application, filed
// 2 //
therewith, does not survive and the same is
also dismissed.
(NARENDRA KUMAR JAIN), J.
//Jaiman//