Rajasthan High Court – Jodhpur
Valaram & Anr vs State on 17 September, 2009
1
3 S.B.CRIMINAL MISC.SECOND BAIL APPLICATION NO. 4373/2009
Valaram & Anr. Vs. The State of Rajasthan
DATE OF ORDER : 17th September 2009
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr. Dhirendra Singh,for the petitioner.
Mr.K.L.Thakur,Public Prosecutor for State.
....
BY THE COURT
Learned counsel for the petitioner seeks permission to
withdraw this second bail application. Permission granted.
Accordingly, this second bail application as moved on
behalf of the petitioners Valaram S/o Devaram and Devaram
S/o Dhukharam under Section 439 Cr.P.C. stands dismissed
as withdrawn.
(DINESH MAHESHWARI),J.
s.soni