S.B.CRIMINAL MISC. SECOND BAIL APPLICATION NO.1361/2010
Heera Ram Vs. The State of Rajasthan
DATE OF ORDER : 12th March 2010
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.Vineet Jain for the petitioner.
Mr.O.P.Singaria,Public Prosecutor for State.
....
BY THE COURT
The learned counsel for the petitioner submits that the
petitioner shall stand advised not to press on this second bail
application and to take recourse to the appropriate remedies in
accordance with law including making a request to the learned Trial
Court for expeditious proceedings and for examination of the
relevant persons, alleged to be eye-witnesses, at the first; and with
such submissions, does not press on this second bail application.
Having regard to the circumstances, this bail application is
dismissed as not pressed at this stage but with the observations that
if the petitioner makes a request to the learned Trial Court for
expeditious proceedings and for examination of the alleged eye-
witnesses at the first, the same be given due consideration.
(DINESH MAHESHWARI),J.
MK