Rajasthan High Court – Jodhpur
Banshi Lal vs State on 1 July, 2008
1
S.B. Criminal Misc. Third Bail Application No.2925/2008
(Banshi Lal Vs. State of Rajasthan)
Date of Order: July 01, 2008
HON'BLE MR. H.R. PANWAR, J.
Mr. R.S. Chundawat, for the petitioner.
Mr. Ashok Upadhyaya, Public Prosecutor for the State.
Learned counsel for the petitioner does not want to
press the third bail application.
The third bail application filed by the petitioner under
Section 439 Cr.P.C. is dismissed as not pressed.
(H.R. PANWAR), J.
mcs