Rajasthan High Court – Jodhpur
Subhash vs State on 6 July, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Criminal Misc. Petition No.895/2009
With
S.B. Criminal Miscellaneous Stay
Application No.1347/2009
{Subhash Vs. The State of
Rajasthan)
Date of Order :: 6th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri J.S. Khichi, Counsel for the petitioner
Shri Mahipal Bishnoi, PP for the State
By the Court:
Learned counsel for petitioner submits
that this petition has become infructuous and
he may be allowed to withdraw it. The prayer is
allowed.
The criminal miscellaneous petition is
dismissed as withdrawn.
Consequent upon dismissal of the main
petition itself, the stay application, filed
therewith, does not survive and the same is
also dismissed.
(NARENDRA KUMAR JAIN), J.
//Jaiman//