High Court Rajasthan High Court - Jodhpur

Valaram & Anr vs State on 17 September, 2009

Rajasthan High Court – Jodhpur
Valaram & Anr vs State on 17 September, 2009
                                          1

3         S.B.CRIMINAL MISC.SECOND BAIL APPLICATION NO. 4373/2009
                 Valaram & Anr.       Vs. The State of Rajasthan


         DATE OF ORDER            :       17th September 2009

               HON'BLE MR.JUSTICE DINESH MAHESHWARI

         Mr. Dhirendra Singh,for the petitioner.
         Mr.K.L.Thakur,Public Prosecutor for State.
                                        ....

         BY THE COURT

Learned counsel for the petitioner seeks permission to

withdraw this second bail application. Permission granted.

Accordingly, this second bail application as moved on

behalf of the petitioners Valaram S/o Devaram and Devaram

S/o Dhukharam under Section 439 Cr.P.C. stands dismissed

as withdrawn.

(DINESH MAHESHWARI),J.

s.soni