Rajasthan High Court – Jodhpur
Shaeen Khan & Anr vs State on 10 December, 2009
S/2 S.B. CRIMINAL MISC. BAIL APPLICATION NO. 6049/2009.
Shaeen Khan & Anr. Vs. The State of Rajasthan
.....
S/3
S.B. CRIMINAL MISC. BAIL APPLICATION NO. 6019/2009.
Vaseem Khan Vs. The State of Rajasthan
....
Date of Order :: 10th December 2009.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. Ranjeet Joshi, for the petitioners.
Mr. Mahipal Bishnoi, Public Prosecutor.
...
These two bail applications being related to the same FIR bearing
number 129/2009 Police Station, Begun have been taken up together;
and, on the earlier occasion, for dispute having cropped up regarding the
documents supplied by the prosecution to the accused-petitioners, the
original record was ordered to be summoned.
Now, after receipt of the record, though the learned counsel for the
petitioners attempted to make some submissions but then, submitted that
in the given set of facts and circumstances, the petitioners shall stand
advised not to press on their bail applications at this stage but to take
recourse to the appropriate remedies in accordance with law at the
appropriate stage; and with such submissions, does not press on these
bail applications at this stage.
Accordingly, these bail applications under Section 439 Cr.P.C.
moved on behalf of the petitioners Shaeen Khan D/o Firoz Khan, Kishan
Jangam S/o Mahaveer Jangam (Bail Application No.6049/2009) and
Vaseem Khan S/o Abdul Gafur Khan (Bail Application No.6019/2009)
stand dismissed as not pressed at this stage.
The record as received from the Trial Court be returned
immediately.
//Mohan// (DINESH MAHESHWARI), J.