IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
ORDER
S.B. Criminal Misc. Petition No. 562/09
Dushyant Shah
Vs.
State of Rajasthan & Ors.
Date of order : 13/04/2009
HON’BLE MR.H.R.PANWAR,J.
Mr. R.S.Mankad for the petitioner.
Learned counsel for the petitioner submits that the
petitioner wishes to file a complaint independent of the
proceedings initiated before the Family Court and therefore,
wants to withdraw the instant writ petition.
In this view of the matter, the criminal misc. petition
is dismissed as withdrawn. The petitioner may file complaint if
aggrieved by any act of the persons mentioned in the
application.
(H.R.PANWAR), J.
rp
S.B.Cr. Misc. Stay Petition No.777/2009
In
S.B.Cr. Misc. Petition No. 562/2009
Date of Order : 13/04/2009
HON’BLE MR. JUSTICE H.R.PANWAR
Mr. R.S.Mankad for the petitioner.
Since the criminal misc. petition itself has been
dismissed as withdrawn, the stay petition also stands dismissed.
(H.R.PANWAR), J.
rp