High Court Rajasthan High Court - Jodhpur

Anand vs State on 22 July, 2009

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withdrawn.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//