High Court Rajasthan High Court

Mahesh Kumar Tervedi vs Babu Lal And Ors on 14 July, 2011

Rajasthan High Court
Mahesh Kumar Tervedi vs Babu Lal And Ors on 14 July, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
JAIPUR BENCH, JAIPUR

ORDER

S.B. Criminal Revision Petition NO. 23/2011

Mahesh Kumar Dwivedi Vs. Babu Lal Sharma & Another.

 
DATE OF ORDER:                     14.07.2011


HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. Lalit Sharma, for the petitioner.
Ms. Rekha Madnani, Public Prosecutor, for the Respondent No. 2-State.

Learned counsel for the petitioner submits that this revision petition is directed against interim order, whereas main appeal itself has been disposed off by First Appellate Court, therefore, this revision petition has become infructuous.
Revision petition as well as stay application both are, accordingly, dismissed as having become infructuous.
(NARENDRA KUMAR JAIN),J.

Manoj,
S.No.S.31.