Rajasthan High Court – Jodhpur
Rajesh Kumar vs State on 26 September, 2008
S.61
S. B. CRIMINAL MISC. PETITION NO.307/2008
RAAJESH KUMAR V. STATE OF RAJASTHAN.
DATE : 26-09-2008
HON'BLE MR. JUSTICE C. M. TOTLA
None present for Petitioner (s).
Mr. S. N. Tiwari, PP, for the State.
No one present on behalf of the petitioner, even after completion of
second round.
Perused petition - request is for quashing FIR No.81/08, Police
Station, Nagaur, registered for the offence under Section 3/25 of the Arms
Act. Perused FIR - no case of invoking the provisions under Section 482,
Cr.P.C., is made out. The petition is not entertainable.
The petition is dismissed.
(C. M. TOTLA), J.
scd