Citation : 2021 Latest Caselaw 7147 Raj/2
Judgement Date : 3 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous (Petition) No. 1242/2004
Prem Prakash Sharma
----Petitioner
Versus
Vimal Kumar Jasrasariya And An
----Respondent
For Petitioner(s) : Mr. Mahesh Gupta For Respondent(s) :
HON'BLE MR. JUSTICE PANKAJ BHANDARI Judgment / Order
03/12/2021
1. The present Criminal Misc. Petition was filed in the year
2004. A search slip has been issued, but the original file is not
traceable as per office report.
2. As per Office report, neither any application for listing nor for
re-constitution of the file has been filed by either of the counsel.
3. In view of the above, present Criminal Misc. Petition might
have become infructuous.
4. Accordingly, Criminal Misc. Petition is disposed.
5. However, if any party is aggrieved, he shall be free to move
an application for recalling of this order alongwith the application
for reconstitution of the petition and relevant record.
6. Copy of the order be sent to the concerned Court with
direction to proceed with the case, if any, pending in relation to
the Criminal Misc. Petition.
(PANKAJ BHANDARI),J
ARTI SHARMA /11
Powered by TCPDF (www.tcpdf.org)
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!