Rajasthan High Court – Jodhpur
Narsingha Ram & Anr vs State on 4 September, 2008
D.B. CRL. MISC. BAIL APPLICATION NO. 863/2008
in
D.B CRIMINAL APPEAL NO. 307/2007
Date : 04.09.2008
HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. C. M. TOTLA, J.
Mr. Suresh Kumbhat for the applicant.
Mr. JPS Choudhary, P.P
—–
Learned counsel for the appellant does not press the present
application for suspension of sentence at this stage. The application for
suspension of sentence is dismissed as not pressed.
(C. M. TOTLA), J. (PRAKASH TATIA), J.
bjsh