1
S.B.Cr.Misc. Petition No.1492/08
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
ORDER
S.B. Criminal Misc. Petition No. 1492/2008
Pawan Kumar and Another
Vs.
State of Rajasthan & Another
Date of order : 20/04/2009
HON’BLE MR.H.R.PANWAR,J.
Mr. Surendra Surana for the petitioners.
Mr. Anil Joshi, P.P.
By the instant criminal misc. petition under Section
482 Cr.P.C., the petitioners seek quashing of the FIR
No.384/2008, P.S. Sardar Sahar, District Churu.
Learned public prosecutor has received the police
investigation diary and submits that after investigation the police
did not find case and has proposed to submit a negative final
report.
Since the police itself has proposed to file a negative
final report, in my view, quashing of FIR is not necessary. The
criminal misc. petition is therefore, dismissed.
(H.R.PANWAR), J.
rp
2
S.B.Cr.Misc. Petition No.1492/08
S.B.CR. MISC. STAY PETITION NO. 2500/2008
In
S.B.CRIMINAL MISC. PETITION NO. 1492/2008
Date of Order : 20/04/2009
HON’BLE MR.H.R.PANWAR,J.
Mr. Surendra Surana for the petitioners.
Mr. Anil Joshi, P.P.
Since the criminal misc. petition itself has been
dismissed, stay petition also stands dismissed.
(H.R.PANWAR), J.
rp