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.