Citation : 2021 Latest Caselaw 4272 MP
Judgement Date : 12 August, 2021
1 CRR-1594-2021
The High Court Of Madhya Pradesh
CRR-1594-2021
(SHERU Vs THE STATE OF MADHYA PRADESH)
Indore, Dated : 12-08-2021
Heard through Video Conferencing.
Shri Balendu Dwivedi, learned counsel for the applicant.
Ms. Bharati Lakkad, learned Public Prosecutor for the
respondent/State.
Learned counsel for the applicant has submitted that the trial Court has
pronounced judgment in the present crime, hence, the present revision petition filed under Section 397 of Cr.P.C is rendered infructuous.
In view of the statements made by learned counsel for the applicant, the revision petition is dismissed as having been rendered infructuous.
Let record of the Courts below be sent back.
(SHAILENDRA SHUKLA) JUDGE
sumathi
Signature Not Verified VerifiedDigitally Digitally signed by SAN SUMATHI JAGADEESAN Date: 2021.08.12 18:04:13 IST
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!