High Court Rajasthan High Court

Nathi Bai vs State Of Rajasthan on 1 September, 2009

Rajasthan High Court
Nathi Bai vs State Of Rajasthan on 1 September, 2009

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR

ORDER

S.B. Criminal Misc. Bail Application No. 6729/2009
Nathi Bai Vs. State of Rajasthan

Dated : 01.09.2009

HON’BLE MR. JUSTICE MAHESH BHAGWATI

None present for the petitioner.
Mr. G.S. Fauzdar, Public Prosecutor for the State.

None appears on behalf of the petitioner. The bail petition filed on behalf of the petitioner Nathi Bai under Section 439 of Cr.P.C. is dismissed in default.

(MAHESH BHAGWATI),J.

Mak/-

s-13