Citation : 2023 Latest Caselaw 606 Raj/2
Judgement Date : 17 January, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Revision Petition No. 1834/2022
Sachin Bhati Son Of Shri Ratan Singh Bhati, Aged About 38
Years, Resident Of Village Chiti , Police Station Dankor, District
Gautam Buddh Nagar U.p
----Petitioner
Versus
1. State Of Rajasthan, Through P.p
2. Shankar Lal Meena Son Of Shri Badri Narayan Meena,
Resident Of Village Ghata, Post Bainada, Tehsil Bassi,
District Jaipur (Raj)
----Respondents
For Petitioner(s) : Mr. Ajay Sharma
Ms. Shilpa Sharma
For Respondent(s) : Mr. M.S. Saini, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
17/01/2023
In view of the judgment passed by the Co-ordinate Bench of
this Court in the cases titled as Natwarlal versus State of
Rajasthan 2008 (3) ILR (RAJ.) 745 and Sanjay Bhandari
versus State of Rajasthan 2009 (1) Cr.L.R. (RAJ.) 282 and
the view was affirmed by the Hon'ble Supreme Court in
Natwarlal's case wherein it is propounded that a revision petition
under Section 397 read with 401 Cr.P.C. against the order passed
by Magistrate although can be moved before Court of Session or
High Court but in hierarchical order, the party should approach
Court of Session at the first instance unless supervening
circumstances are shown.
(2 of 2) [CRLR-1834/2022]
In this view of the matter, learned counsel for the petitioner
seeks withdrawal of the petition.
Accordingly, the petition is dismissed as withdrawn. The
petitioner is at liberty to challenge the order framing charge
before Court of Session by filing a revision petition. If delay is
occurring in filing of the revision petition, it shall be considered
sympathetically in view of Section 14 of the Indian Limitation Act.
(FARJAND ALI),J
PREETI VALECHA /47
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!