High Court Rajasthan High Court - Jodhpur

Karma Ram @ Karmia & Anr vs State on 24 July, 2008

Rajasthan High Court – Jodhpur
Karma Ram @ Karmia & Anr vs State on 24 July, 2008
          S.B. CRIMINAL REVISION PETITION NO.561/2008

                         Karma Ram & Anr.
                                 Vs.
                         State of Rajasthan

                     Date of Order :: 24-07-2008

          HON'BLE MR. JUSTICE DEO NARAYAN THANVI

Mr. Chaitanya Gehlot, for the petitioner.


               Learned counsel for the petitioner submits that in

this case, trial has commenced and the doctor has also been

examined. In view of this, revision petition has become

infructuous.

               Accordingly, the revision petition is dismissed as

having become infructuous.



                                       [DEO NARAYAN THANVI],J.

Praveen