Citation : 2026 Latest Caselaw 2431 Raj
Judgement Date : 13 February, 2026
[2026:RJ-JD:8209]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 3339/2025
Virendra Kumar Maida S/o Shri Tiha, Aged About 40 Years, R/o
Sani Dungri , Tehsil Sajjangarh, P.s. Kushalgarh Dist Banswara.
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Mahender Kumar Dudy
For Respondent(s) : Mr. Hanuman Singh, PP with
Mr. O.P. Choudhary
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
13/02/2026
1. After attempting to argue the matter for some time, learned
counsel for the petitioner seeks permission to withdraw the
present anticipatory bail application with liberty to file regular bail
application.
2. Permission as sought for is granted.
3. Accordingly, the present anticipatory bail application is
dismissed as withdrawn with liberty as prayed for.
4. Needless to observe that, if petitioner surrender and submit
regular bail application, the learned trial court shall consider the
same on the same day and decide the same in accordance with
law.
(SUNIL BENIWAL),J 6-AbhishekK/-
(Uploaded on 13/02/2026 at 02:45:35 PM)
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!