Rajasthan High Court – Jodhpur
Jabbar Singh vs State on 25 November, 2009
S.B. Criminal Misc. Bail Application No.6183/2009
25.11.2009
Hon'ble Dr. Justice Vineet Kothari
Mr. Sukesh Bhati, for the petitioner.
Mr. Ashok Prajapat, PP.
Since the learned trial court has noted that the petitioner is
absconding and the co-accused has been convicted by the learned trial
court, therefore, the petitioner is directed to appear before the
Investigating Officer on or before 02.02.2009. The petitioner shall not be
arrested.
Put up on 03.12.2009.
[Dr. Vineet Kothari],J.
/skm/