High Court Rajasthan High Court

Parasram vs State Of Rajasthan Through P.P on 18 November, 2009

Rajasthan High Court
Parasram vs State Of Rajasthan Through P.P on 18 November, 2009
    

 
 
 

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

O R D E R

S.B. CRIMINAL MISC. PETITION NO. 2527/2009

PARASRAM Vs. STATE OF RAJASTHAN  


Date: 18.11.2009

HON'BLE MR. JUSTICE K.S. RATHORE

Mr. Naseemuddin Quazi, Advocate for the petitioner.
Mr. Amit Punia, Public Prosecutor for the State.
      		    ****

The instant criminal misc. petition under 482 Cr.P.C. has been preferred by the petitioners for conversion of non-bailable warrant into bailable warrant and against the order impugned dated 23.10.2009 passed by the Judicial Magistrate No.4 (North), Kota in Case No. 480/2003, by which the application of the petitioner moved under Section 70(2) Cr.P.C. has been rejected.

Learned counsel for the petitioner submits that the petitioner is ready to appear before the trial Court.

In case the petitioner appears before the trial Court and moves regular bail application, the same shall be considered by the trial Court on the same day.

With these observations, the misc. petition stands disposed of.

(K.S. RATHORE),J.

/KKC/