Rajasthan High Court – Jodhpur
Jabbar Singh vs State on 25 November, 2009
S.B. Criminal Misc. Bail Application No.6183/2009 25.11.2009 Hon'ble Dr. Justice Vineet Kothari Mr. Sukesh Bhati, for the petitioner. Mr. Ashok Prajapat, PP. Since the learned trial court has noted that the petitioner is absconding and the co-accused has been convicted by the learned trial court, therefore, the petitioner is directed to appear before the Investigating Officer on or before 02.02.2009. The petitioner shall not be arrested. Put up on 03.12.2009. [Dr. Vineet Kothari],J.
/skm/