Rajasthan High Court – Jodhpur
Chutra Ram vs State on 18 July, 2008
S.B. CR. MISC. 2 nd BAIL APPLICATION NO. 3755/2008
(Chatura Ram Vs. State of Rajasthan)
DATE OF ORDER : 18.7.2008
HON'BLE MR. JUSTICE BHANWAROO KHAN
Mr. H.R. Vishnoi, for the petitioner.
Mr. SK Vyas, PP.
Learned counsel for the petitioner submits
that he does not want to press the bail application
filed under Section 439 Cr.P.C. at this stage.
Accordingly, bail application filed under
Section 439 Cr.P.C. on behalf of petitioner-Chatura
Ram is hereby dismissed as not pressed.
(BHANWAROO KHAN),J.
RM/-