High Court Rajasthan High Court - Jodhpur

Smt.Pramila vs State & Ors on 4 September, 2008

Rajasthan High Court – Jodhpur
Smt.Pramila vs State & Ors on 4 September, 2008
                                    1

S.B. Criminal Misc. Application No.1159/2008
           in
S.B. Criminal Revision Petition No.875/2005
(Smt. Pramila Vs. State of Rajasthan & Anr.)


Date of Order:                                    Sept. 04, 2008


                 HON'BLE MR. H.R. PANWAR, J.

Mr. C.S. Kotwani, for the petitioner.

Mr. Ashok Upadhyaya, Public Prosecutor for the State.

By the instant application under Section 482 Cr.P.C.

filed in S.B. Criminal Misc. Petition No.875/2005, the petitioner

seeks implementation of the order dated 21-4-2006 passed in

the aforesaid revision petition.

Heard learned counsel for the petitioner.

The grievance of the petitioner is that the matter was

remanded to the Additional Chief Judicial Magistrate, Sri

Karanpur by the order dated 21-4-2006 passed in the aforesaid

revision petition and thereafter, according to the learned counsel

for the petitioner, the matter has been referred to the concerned

Station House Officer for calling the FSL report but since the

concerned Station House Officer has not obtained the FSL report

and did not submit the same before the trial Court, therefore,

the matter is not being proceeded and then the petitioner filed

an application before the trial Court vide Annx.3 on 15-12-2007.

Looking to the facts and circumstances, in my view,
2

no further direction to conclude the investigation is warranted.

However, the trial Court may require the police to approach the

Director, State Forensic Science Laboratory, for the report as

sought for and on obtaining the FSL report, the same may be

placed before the trial Court so that the matter may proceed

further.

In this view of the matter, the petition stands

dismissed.

(H.R. PANWAR), J.

mcs