Mr. Himmat Singh vs Unknown on 18 July, 2011

0
20
Rajasthan High Court
Mr. Himmat Singh vs Unknown on 18 July, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CRIMINAL SPECIAL LEAVE TO APPEAL PETITION NO.07191/2011
RAJENDRA SINGH JADAUN Vs. RAM BABU

DATE: 18.07.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. Himmat Singh, for appellant/petitioner.
                   ****		

Learned counsel for appellant submits that due to inadvertence, he has filed the present criminal leave to appeal in place of revision petition challenging the order dated 17.03.2011 passed by the Additional Sessions Judge (Fast Track) No.2, Karauli, therefore, he may be permitted to withdraw this Leave to Appeal with liberty to file a revision petition before this Court in accordance with law.

Permission is granted.

Criminal Leave to Appeal as well as application under Section 5 of the Limitation Act, both are, accordingly, dismissed as withdrawn with liberty, as prayed for.

As prayed by the learned counsel for appellant, certified copies of orders dated 17.03.2011 and 28.01.2010 be returned to him on furnishing photo-stat copies thereof.

(NARENDRA KUMAR JAIN),J.

/KKC/

LEAVE A REPLY

Please enter your comment!
Please enter your name here