Citation : 2021 Latest Caselaw 2477 Raj
Judgement Date : 29 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 1294/2021
1. Prakash S/o Sh. Narsingh, Aged About 23 Years, By Caste Kanjar, R/o Meghnivas, P.s. Begun, District Chittorgarh. (At Present In Judicial Custroy In Sub Jail Mandalgarh).
2. Ratan @ Ratania S/o Sh. Narsingh, Aged About 20 Years, By Caste Kanjar, R/o Meghnivas, P.s. Begun, District Chittorgarh. (At Present In Judicial Custroy In Sub Jail Mandalgarh).
3. Sanya @ Sameer S/o Sh. Prahlad, Aged About 21 Years, By Caste Kanjar, R/o Meghnivas, P.s. Begun, District Chittorgarh. (At Present In Judicial Custroy In Sub Jail Mandalgarh).
----Petitioners Versus State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Anil Vyas For Respondent(s) : Mr. Mahipal Bishnoi, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
29/01/2021
Learned counsel for the petitioners, without arguing the
matter on merits, has submitted that he does not want to press
this criminal misc. bail application, however, seeks liberty for the
petitioners to file fresh bail application before the trial court after
filing of charge-sheet.
Accordingly, this criminal misc. bail application preferred by
the petitioners under Section 439 Cr.P.C. is dismissed as not
pressed with the liberty sought for.
(VIJAY BISHNOI),J
43-Arun/-
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!