1
S.B.Criminal Misc.Petition No. 1490/07
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
ORDER
S.B. Criminal Misc. Petition No. 1490/07
Mahaveer Singh & Others
Vs.
State of Rajasthan & Another
Date of order : 22/04/2009
HON’BLE MR.H.R.PANWAR,J.
Mr. Chaitanya Gehlot for the petitioners.
Mr. O.P.Singaria, P.P.
Heard learned counsel for the parties.
Learned counsel for the petitioners does not want to
press the instant criminal misc. petition, however, seeks liberty
to raise all the contentions which the petitioners have raised in
the instant petition before the trial court at the time of framing
of charge.
The criminal misc. petition is therefore, dismissed as
not pressed with the liberty sought for.
(H.R.PANWAR), J.
rp
2
S.B.Criminal Misc.Petition No. 1490/07
S.B.Cr. Misc. Stay Petition No. 932/07
In
S.B.Cr. Misc. Petition No. 1490/07
Date of Order : 22/04/2009
HON’BLE MR.H.R.PANWAR,J.
Mr. Chaitanya Gehlot for the petitioners.
Mr. O.P.Singaria, P.P.
Since the criminal misc. petition itself has been
dismissed, the stay petition also stands dismissed.
(H.R.PANWAR), J.
rp