Rajasthan High Court – Jodhpur
Rajendra Singh Bhati vs State on 19 November, 2008
S. B. CRIMINAL MISC. PETITION NO.1479/2008 RAJENDRA SINGH BHATI V. STATE OF RAJASTHAN. DATE OF ORDER ::: 19/11/2008 HON'BLE MR. JUSTICE C. M. TOTLA Mr. Dhirendra Singh , for Petitioner (s). Learned counsel for the petitioner seeks withdrawal of this petition with liberty to file fresh one. The petition is dismissed as withdrawn. (C. M. TOTLA), J.