High Court Rajasthan High Court

Omkar vs State Of Rajasthan Through P.P on 23 July, 2010

Rajasthan High Court
Omkar vs State Of Rajasthan Through P.P on 23 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B.CR.MISC.2nd BAIL APPLICATION NO.4500/2010.

Omkar  
Vs. 
State of Rajasthan 

Date of order :		           July 23, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri B.M. Gurjar for petitioner.
Shri G.S. Rathore, Public Prosecutor for State.
******

This is second bail application directly before this Court without first approaching to the court of sessions, which is not entertainable.
I, therefore, see no justification to entertain this second bail application.
This second bail application u/S.439 Cr.P.C. in FIR No.46/2010 P.S. Shahpura, District Jaipur for offence u/Ss.143, 341, 447, 323, 325 and 307 IPC is accordingly rejected. Petitioner may apply for grant of bail in the court of sessions itself.

(MOHAMMAD RAFIQ), J.

anil