Citation : 2021 Latest Caselaw 2257 Raj
Judgement Date : 27 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 1098/2021
Shrikant S/o Badami Lal, Aged About 40 Years, Opposite Sanskrit College, Panchal Fala Peetha, Tehsil Simalwara, District Dungarpur (Raj.).
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Vishan Das For Respondent(s) : Mr. Mohd. Javed Gauri, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
27/01/2021
Learned counsel for the petitioner does not want to
press this anticipatory bail application, however, seeks liberty for the petitioner to surrender before the trial
court. It is also prayed that the trial court may be
directed to decide the bail application of the petitioner
expeditiously.
Accordingly, this anticipatory bail application under
Section 438 Cr.P.C. is dismissed as not pressed with the
liberty sought for.
In the event, the petitioner surrenders before the
trial court and moves bail application, the trial court is
directed to decide the same expeditiously.
(VIJAY BISHNOI),J
77-msrathore/-
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!