Citation : 2021 Latest Caselaw 11893 Raj
Judgement Date : 29 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Bail Cancellation Application No. 48/2021
Shankar Lal S/o Nathu Ji Gurjar, Aged About 34 Years, Rampuriya, Pur, Dist. Bhilwara (Raj.).
----Petitioner Versus
1. State, Through Pp
2. Harish Sharma S/o Ramratan @ Ratan Lal Sharma, Aged About 25 Years, Mujras, P.s. Karoi, Dist. Bhilwara (Raj.).
3. Shanti Lal S/o Devi Lal Gurjar, Aged About 21 Years, Mujras, P.s. Karoi, Dist. Bhilwara (Raj.).
----Respondents Connected With S.B. Criminal Bail Cancellation Application No. 47/2021 Shankar Lal S/o Nathu Ji Gurjar, Aged About 34 Years, Rampuriya, Pur, Dist. Bhilwara (Raj.).
----Petitioner Versus
1. State, Through Pp
2. Radheshyam S/o Sohan Lal Gurjar, Aged About 23 Years, Mujras, P.s. Karoi, Dist. Bhilwara (Raj.).
----Respondents
For Petitioner(s) : Mr Anil Singh Chouhan For Respondent(s) : Mr S.K. Bhati, Public Prosecutor
HON'BLE MR. JUSTICE SANJEEV PRAKASH SHARMA
Judgment / Order
29/07/2021
Learned counsel for the petitioner prays to withdraw present
Bail Cancellation Applications, with liberty to file Cancellation
Applications under Section 439 (2) CrPC before the Sessions
Judge.
(2 of 2) [CRLBC-48/2021]
Granting the liberty, both the Bail Cancellation Applications
are dismissed as withdrawn.
(SANJEEV PRAKASH SHARMA),J
107-108 MMA/-
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!