1
S.B.Cr.Revision Petition No.264/1993
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S.B.CRIMINAL REVISION PETITION NO.264/1993
Narayandass & Ors.
Vs.
State of Rajasthan & Anr.
Date of Order :: 15/09/2009
PRESENT
HON'BLE MR.JUSTICE H.R.PANWAR
None present for the petitioners and respondent No.1.
Mr.O.P.Singaria, Public Prosecutor for the respondent No.2.
BY THE COURT:
By the instant criminal revision petition under
Section 397/401 Cr.P.C., the petitioners have challenged the
order dated 25.5.1993 passed by Additional Chief Judicial
Magistrate (Environment), Pali (for short “the trial court”)
whereby the trial court framed charges against the petitioners
for the offences under Sections 24 read with Section 43 and 26
read with Section 44 of the Water (Prevention and Control of
Pollution) Act, 1974.
In view of the decision of a Coordinate Bench of this
Court in Natwar Lal Vs. State of Rajasthan & Ors. 2008(1)
Cr.L.R. (Raj.) 617, the instant criminal misc. petition is not
maintainable directly to this Court, however, it is open for the
2
S.B.Cr.Revision Petition No.264/1993
petitioners, if so aggrieved by the order dated 25.5.1993, to file
a revision petition before the concerned Sessions Judge and in
that event, the period taken during the instant revision petition
will not come in the way for the purpose of limitation.
The criminal revision petition is dismissed.
(H.R.PANWAR), J.
NK
3
S.B.Cr.Revision Petition No.264/1993
S.B.CRIMINAL MISC.STAY PETITION NO.220/1993
IN
S.B.CRIMINAL REVISION PETITION NO.264/1993
Date of Order :: 15.09.2009
HON’BLE MR.JUSTICE H.R.PANWAR
None present for the petitioners and respondent No.1.
Mr.O.P.Singaria, Public Prosecutor for the respondent No.2.
Since the criminal revision petition itself has been
dismissed, the stay petition also stands dismissed.
(H.R.PANWAR), J.
NK