Rajasthan High Court – Jodhpur
Bal Chand vs State & Anr on 7 November, 2008
6
S. B. CRIMINAL MISC. PETITION.583/2008
BAL CHAND V. THE STATE OF RAJASTHAN & ANOTHER.
DATE : 07-11-2008
HON'BLE MR. JUSTICE C. M. TOTLA
Mr. Narpat Singh, for Petitioner (s).
Mr. S. N. Tiwari, PP, for State - Respondent No.1.
Mr. P.M.Mohnani, for Respondent No.2.
Learned counsel for respondent No.2 submitted that negative FR
has been submitted by the police and this petition has become
infructuous.
On behalf of the petitioner stated that considering above
submission of the respondent, this petition may be dismissed as having
become infructuous.
The petition is dismissed as having become infructuous.
(C. M. TOTLA), J.
scd