IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR O R D E R D.B.CRIMINAL MISC. SUSPENSION OF SENTENCE APPLICATION No.840/2009 in D.B. CRIMINAL APPEAL No.519/2006 BALWANT RAI V/S STATE OF RAJASTHAN DATE OF ORDER ::: DECEMBER 8, 2009 P R E S E N T HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN HON'BLE MR. JUSTICE RAGHUVENDRA S. RATHORE None present for the appellant. BY THE COURT :
The matter was taken in first round and this case was passed over at the request of the learned counsel for the appellant.
Case called again in second round but no one is present on behalf of the accused appellant. It appears from the earlier order-sheets dated 30.9.2009, 20.10.2009, 6.11.2009, and 7.12.2009 that no one was present on behalf of the accused appellant to argue the present application for suspension of sentence. In these circumstances, there is no option left for us except to dismiss the present application in default. Hence application is dismissed in default.
(Raghuvendra S. Rathore),J. (Narendra Kumar Jain),J.
chauhan