S. B. CRIMINAL MISC. PETITION NO.909/2007
I.C.I.C.I. BANK LTD. V. STATE OF RAJASTHAN & ANOTHER.
DATE OF ORDER ::: 26/11/2008
HON'BLE MR. JUSTICE C. M. TOTLA
Mr. Vijay Purohit, for Petitioner (s).
Mr. O.P.Rathi, Public Prosecutor.
Mr. Bharat Shreemali, for Respondent No.2.
In view of the fact that charge-sheet has been filed, the petition
has become infructuous.
The petition is dismissed as having become infructuous.
(C. M. TOTLA), J.
scd
S. B. CRIMINAL MISC. PETITION NO.1517/2008
DATE OF ORDER ::: 26/11/2008
HON’BLE MR. JUSTICE C. M. TOTLA
Mr. M.K.Garg, for Petitioner (s).
Mr. O.P.Rathi, Public Prosecutor.
Issue notice.
Learned Public Prosecutor accepts notice on behalf of both the
respondents. A copy of the petition may be furnished to the learned Public
Prosecutor.
Put up in next week, as prayed.
(C. M. TOTLA), J.
scd
S. B. CRIMINAL MISC. PETITION NO.1263/2008
DATE OF ORDER ::: 26/11/2008
HON’BLE MR. JUSTICE C. M. TOTLA
Mr. J.K.Chanda, for Petitioner (s).
Mr. Shrawan Ozha, for Respondent.
Put up for admission of hearing after two weeks, along with S. B.
Criminal Misc. Petition No.1259/2008 (Girdhari Lal v. Naratan). Stay to
continue till then.
(C. M. TOTLA), J.
scd