High Court Rajasthan High Court

Mohan Lal Rathore vs State Of Raj Asthan Through Pp on 14 July, 2011

Rajasthan High Court
Mohan Lal Rathore vs State Of Raj Asthan Through Pp on 14 July, 2011
    

 
 
 

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

ORDER

S.B. Criminal Revision Petition NO. 571/2011

Mohan Lal Rathore Vs. The State of Rajasthan.

 
DATE OF ORDER:                     14.07.2011


HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. Mahesh Gupta, for the petitioner.
Ms. Rekha Madnani, Public Prosecutor, for the respondent-State.

Learned counsel for the petitioner seeks permission to withdraw this revision petition.
Permission is granted.

Revision petition as well as stay application both are, accordingly, dismissed as withdrawn.
It will be open for the petitioner to raise all grounds, which have been raised in this revision petition before trial court at appropriate stage in accordance with law.

(NARENDRA KUMAR JAIN),J.

Manoj,
S.No.S.46.