High Court Rajasthan High Court

Raja Ram vs State Of Rajasthan on 6 July, 2010

Rajasthan High Court
Raja Ram vs State Of Rajasthan on 6 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.3608/2010

Raja Ram Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  06.07.2010

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Biri Singh Sinsinwar, Counsel for petitioner
Shri	Amit Punia, Public Prosecutor
####

By the Court:-

Learned counsel for petitioner, after making arguments for some time, sought permission of the court to withdraw the bail application with liberty to file afresh before the court below itself after framing of charge.
With that liberty, the bail application is dismissed.

(Mohammad Rafiq) J.

//Jaiman//