Citation : 2024 Latest Caselaw 2330 Raj/2
Judgement Date : 28 March, 2024
[2024:RJ-JP:15131]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
2034/2024
Nagesh S/o Shri Harphool, Aged About 35 Years,
R/o Dhani Somra, Bilwa, At Present Town Khetri,
Police Station Khetri, District Neemkathana (Raj.)
----Petitioner
Versus
The State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Prahlad Sharma, Adv.
For : Mr. Ganesh Saini, P.P. &
Respondent(s) Mr. Brahma Prakash, Adv., for
Mr. Utsav Sharma, Adv.
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 28/03/2024 After arguing at some length, learned counsel for the petitioner seeks permission of this Court to withdraw this anticipatory bail application with liberty to him to surrender before the concerned Court.
Permission as sought for is granted. This bail application filed under Section 438 Cr.P.C. is dismissed as withdrawn with liberty as prayed for.
However, if the petitioner surrenders himself and files the bail application before the concerned Court, it is expected from the concerned Court to decide the bail application of the petitioner preferably on the same day, in accordance with law.
(UMA SHANKER VYAS),J DANISH USMANI /130
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!