Rajasthan High Court – Jodhpur
Surajpal Singh vs State on 11 August, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT PRINCIPAL SEAT, JODHPUR ORDER In S.B. Cr. Misc. Bail Appl. No.3200/2009 {Surajpal Singh Vs. The State of Rajasthan} Date of Order ::: 11th August, 2009 PRESENT HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN Shri J.S. Choudhary, Counsel for petitioner Shri Mahipal Vishnoi, PP for the State #### By the Court:
Having heard learned counsel for both the
parties and, after considering their
submissions and also the reasons assigned by
the Sessions Judge, Pali, in its order dated
10th June, 2009 while rejecting the application
of the petitioner under Section 438, Cr.P.C., I
am not inclined to allow this application and
the same is accordingly dismissed.
(NARENDRA KUMAR JAIN), J.
//Jaiman//