Rajasthan High Court – Jodhpur
Anand vs State on 22 July, 2009
// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Criminal Misc. Bail Application No.
3305/2009
{Anand Versus State of
Rajasthan}
Date of Order ::: 22nd July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Bheemkant Vyas, counsel for the petitioner
Shri Anil Joshi, PP for the State of Rajasthan
####
By the Court:
Learned counsel for the petitioner
seeks permission to withdraw this bail
application as challan has been filed in the
case and he wants to file fresh bail
application before the trial court itself.
The prayer is allowed. The bail
application is, accordingly, dismissed as
withdrawn.
(NARENDRA KUMAR JAIN), J.
//DK//