High Court Rajasthan High Court

Satya Veer vs State Of Rajasthan on 8 October, 2009

Rajasthan High Court
Satya Veer vs State Of Rajasthan on 8 October, 2009
    

 
 
 

 S.B.Criminal Misc. Bail Application No. 7897 of 2009
Satyaveer   vs.  State of Raj. 
----

8.10.2009
HONBLE MR. JUSTICE MAHESH CHANDRA SHARMA

Mr. M.K. Kaushik, for the petitioner.

Mr. Pradeep Shrimal, Public Prosecutor.

Heard learned counsel for the petitioner and the learned Public Prosecutor.

At this stage, M.K. Kaushik, learned counsel for the accused petitioner wants to withdraw this bail application but he requested that liberty be given to him to file fresh bail application after recording statements of material witnesses and prosecutrix. The Public Prosecutor opposed this prayer.

The bail application filed by the accused petitioner is dismissed as withdrawn but he is permitted to file fresh bail application after recording of statements of material witnesses and prosecutrix . The petitioner may move fresh bail application after recording of statements of material witnesses and prosecutrix and the bail application shall be decided in accordance with law by the trial court.

(Mahesh Chandra Sharma) J.

OPPareek/