Rajasthan High Court
Bhagwan Singh Alias Panchya vs State Of Rajasthan on 20 May, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN JAIPUR BENCH, JAIPUR ORDER S.B. Cr. Misc Second Bail Application No. 4495/2010 Bhagwan Singh @ Panchya Vs State of Rajasthan 20.5.2010 HON'BLE MR. JUSTICE MN BHANDARI Mr HS Bikarwar - for petitioner Mr Piyush Kumar - Public Prosecutor BY THE COURT:
Learned counsel for petitioner wants to withdraw the bail application with liberty to file a fresh application after recording statement of injured.
Accordingly, the bail application is dismissed as withdrawn with the liberty aforesaid.
(MN BHANDARI), J.
bnsharma