Rajasthan High Court – Jodhpur
Bagh Singh vs State on 20 July, 2009
// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Criminal Misc. Bail Application No.
2405/2009
{Bagh Singh Versus State of
Rajasthan}
Date of Order ::: 20th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri N.S. Purohit, counsel for the petitioner
Shri Ashok Prajapat, PP for the State of
Rajasthan
####
By the Court:
The learned counsel for the petitioner
does not press the bail application.
Hence, the same is dismissed as not
pressed.
(NARENDRA KUMAR JAIN), J.
//DK//