Citation : 2021 Latest Caselaw 5259 Raj
Judgement Date : 23 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 5556/2020
Laxmi Narayan S/o Hajari Ram, Aged About 50 Years, R/o Bashir, Tehsil Tibbi, District Hanumangarh.
----Petitioner Versus State, Through Pp
----Respondent
For Petitioner(s) : Mr. Vikram Singh
For Respondent(s) : Mr. Laxman Solanki, P.P.
For Complainant(s) : Mr. Devendra Mahalana
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
23/02/2021
Learned counsel for the petitioner, without arguing on merits,
has submitted that he does not want to press this criminal misc.
bail application.
Accordingly, this criminal misc. bail application preferred by
the petitioner under Section 438 Cr.P.C. is dismissed as not
pressed.
(VIJAY BISHNOI),J
110-akash/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!