Rajasthan High Court
Madan Mohan vs State Of Rajasthan Through P P on 23 July, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR O R D E R D.B. CRIMINAL MISC. APPLICATION FOR SUSPENSION OF SENTENCE NO. 691/2010 IN D.B. CRIMINAL APPEAL NO. 424/2010 MADAN MOHAN Vs. STATE OF RAJASTHAN Date: 23.07.2010 HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN HON'BLE MRS. JUSTICE MEENA V. GOMBER Mr. S.C. Gupta, for the accused-appellant. Mr.Sanjeev Mehla,Public Prosecutor for State. ****
Learned counsel for the appellant seeks permission to withdraw this bail application at this stage. The prayer is allowed.
The application for suspension of sentence is dismissed as withdrawn at this stage.
(MEENA V. GOMBER),J. (NARENDRA KUMAR JAIN),J.
/KKC