High Court Rajasthan High Court - Jodhpur

Panchu vs State on 13 July, 2009

Rajasthan High Court – Jodhpur
Panchu vs State on 13 July, 2009
 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
             PRINCIPAL SEAT, JODHPUR
                        ORDER
                          In
        S.B. Cr. Misc. Bail Appl. No.2489/2009
               {Panchu    Vs.            The     State         of
               Rajasthan}
               Date of Order ::: 13 th July, 2009
                         PRESENT
        HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Bharat Devasi, Counsel for petitioner
Shri A.R. Nikub, PP for the State
                       ####
By the Court:

Bail application of the petitioner under
Section 439, Cr.P.C., was dismissed by Additional
District & Sessions Judge (Fast Track) No.1, Pali,
Headquarters Jaitaran, District Pali, vide order
dated 24th April, 2009, on the ground that
investigation in the matter is still pending.

The learned counsel for both the parties now
admit that investigation is complete and challan
has been filed, therefore, without expressing any
opinion on merits and demerits of the case, I
dispose of this application with liberty to the
petitioner to file a fresh application before the
Sessions Judge concerned and in case the same is
filed then it will be considered on merits
according to law.

(NARENDRA KUMAR JAIN), J.

//Jaiman//