Rajasthan High Court – Jodhpur
Mohd.Ayub vs State on 27 July, 2009
// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Criminal Misc. Bail Application No.
3268/2009
{Mohammad Ayub Versus State of
Rajasthan}
Date of Order ::: 27th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri S.K. Vyas, counsel for the petitioner
Shri Mahipal Bishnoi, PP for the State of
Rajasthan
####
By the Court:
The learned counsel for the petitioner
submits that he could not produce certain
documents, which are relevant in the present
case, before the Sessions Judge, Churu,
therefore, he may be permitted to withdraw this
bail application with liberty to file fresh
bail application before the Sessions Judge,
Churu, who rejected his bail application under
Section 438 Cr.P.C. vide order dated 18th May,
2009.
The prayer is allowed. The bail
application is, accordingly, dismissed as
withdrawn, with liberty, as prayed for.
(NARENDRA KUMAR JAIN), J.
//DK//
// 2 //