Rajasthan High Court – Jodhpur
Gokul Chand vs State & Anr on 3 November, 2008
S. B. CRIMINAL MISC. PETITION NO.1076/2008
GOKUL CHAND V. STATE & ANOTHER.
DATE OF ORDER : 03-11-2008
HON'BLE MR. JUSTICE C. M. TOTLA
Mr.H.R.Chawla, for Petitioner.
Learned counsel for the petitioner states that this petition has
become infructuou, so it may be dismissed as having become infructuous,
at this stage.
The petition is dismissed as having become infructuous, at this
stage.
(C. M. TOTLA), J.
scd