IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.4682/2010 Babaloo @ Vijay Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 03.08.2010 HON'BLE MR. JUSTICE RAGHUVENDRA S. RATHORE Shri Abdul Rahim Khan, Counsel for petitioner Shri Amit Punia, Public Prosecutor #### By the Court:-
Heard learned counsel for the parties.
It is submitted by the learned counsel for the petitioner that the age of the prosecutrix is 16 to 17 years. Further he has submitted that the medical-report in respect of commission of rape is in the negative.
I have considered the submissions made by the counsel for the petitioner and perused the material on record filed along-with the challan. It would suffice to say that the prosecutrix Chetna has levelled allegations against the petitioner, in her statement under Section 164, Cr.P.C.
Without expressing any opinion on the merits of the case, I do not consider it just and proper to enlarge the petitioner on bail.
Consequently, the bail application is dismissed.
(Raghuvendra S. Rathore) J.
//Jaiman//