Rajasthan High Court
Mr. Govind Sharma vs Mr. Anil Kumar Sharma on 22 July, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CRIMINAL REVISION PETITION NO.07773/2010
GUDDI Vs. RAMAVTAR
DATE: 22.07.2011
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. Govind Sharma, for the petitioner.
Mr. Anil Kumar Sharma, for the respondent.
****
Learned counsel for petitioner seeks permission to withdraw this revision petition with liberty to file application under Section 125(3) as well as 127 Cr.P.C.
Prayer is allowed.
The revision petition as well as application under Section 5 of the Limitation Act, both are, accordingly, dismissed as withdrawn with liberty, as prayed for.
(NARENDRA KUMAR JAIN),J.
/KKC