High Court Rajasthan High Court

Karim Bhai vs State Of Rajasthan Through P.P on 23 February, 2010

Rajasthan High Court
Karim Bhai vs State Of Rajasthan Through P.P on 23 February, 2010

S.B. Criminal Misc.2nd Bail Application No.2023/2010
Karim Bhai vs. State of Rajasthan

Dated : 23.02.2010

HON’BLE MR. MAHESH BHAGWATI,J.

Mr. J.S. Chauhan, for the petitioner.

Mr. Amit Punia, Public Prosecutor for the State.

Learned counsel for the petitioner seeks permission of the Court to withdraw the second bail application with the liberty to file second bail application before the learned trial court, as eight prosecution witnesses have already been examined in the case and the allegations levelled by the witnesses against the petitioner are omnibus in nature.
Permission is granted.

The second bail application filed on behalf of the petitioner Karim Bhai under Section 439 of Cr.P.C. stands dismissed as withdrawn.

(MAHESH BHAGWATI),J.

Mak/-

s-