High Court Rajasthan High Court

Mahendra Kumar And Anr vs State Of Rajasthan on 8 October, 2009

Rajasthan High Court
Mahendra Kumar And Anr vs State Of Rajasthan on 8 October, 2009
    

 
 
 

  S.B.Criminal Misc. Bail Application No. 7898 of 2009
Mahendra Kumar Meena and anr.   vs.  State of Raj. 
----

8.10.2009
HONBLE MR. JUSTICE MAHESH CHANDRA SHARMA

Mr. Mitesh Sharma, for the petitioners.

Mr. Pradeep Shrimal, Public Prosecutor.

Heard learned counsel for the petitioners and the learned Public Prosecutor.

At this stage, Mitesh Sharma, learned counsel for the accused petitioners wants to withdraw this bail application but he requested that the trial court be directed to appreciate the evidence recorded during the trial of the case. The Public Prosecutor opposed this prayer.

The bail application filed by the accused petitioners is dismissed as withdrawn but they are permitted to file fresh bail application before the trial court and the trial court is directed to appreciate the evidence recorded by it while deciding the bail application in accordance with law.

(Mahesh Chandra Sharma) J.

OPPareek