1
S.B.Cr.Misc. Petition No.373/06
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
ORDER
S.B. Criminal Misc. Petition No. 373/2006
Subasadak
Vs.
State of Rajasthan & Others
Date of order : 20/04/2009
HON’BLE MR.H.R.PANWAR,J.
Mr. Pradeep Shah for the petitioner.
Mr. O.P.Singaria, P.P.
Mr. V.K.Bhadu for the respondents.
By the instant criminal misc. petition under Section
482 Cr.P.C., the order dated 10.1.2006 passed by learned
Sessions Judge, Hanumangarh (for short ‘the revisional court’
hereinafter) has been challenged.
I have heard learned counsel for the parties.
At the time of arguments on admission before the
revisional court, counsel appearing for the petitioner filed an
application giving undertaking that the petitioner would deposit
the arrears of maintenance amount within one month and on
2
S.B.Cr.Misc. Petition No.373/06
that undertaking, the revision petition was registered and the
notice was issued to the other parties by the revisional court.
In my view, the order impugned cannot be found to
be faulty in any manner and therefore, calls for no interference.
The criminal misc. petition is therefore, dismissed. Stay petition
also stands dismissed.
(H.R.PANWAR), J.
rp