Rajasthan High Court
Bunty Urf Brajesh Meena vs State Of Rajasthan And Ors on 5 December, 2009
SB Cr. Misc. Petition No.2664/2009
(Bunty Alias Brajesh Meena v/s State of Raj. & Ors.)
Date of order : 5.12.2009
HON’BLE Mr. JUSTICE M.N. BHANDARI
Shri Sudhir Jain, for the petitioner.
Shri G.S. Fauzdar, Public Prosecutor.
Learned counsel for the petitioner wants to withdraw this petition with liberty to file revision petition against the cognizance order. This is in the light of the statement of the prosecutrix and her father in the form of application.
In view of the prayer made, this petition is dismissed as withdrawn with liberty as prayed for.
(M.N. Bhandari),J.
Chauhan