High Court Rajasthan High Court

Ram Bharosi vs State Of Rajasthan Through P.P on 8 July, 2010

Rajasthan High Court
Ram Bharosi vs State Of Rajasthan Through P.P on 8 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.2197/2010.

Ram Bharosi 
Vs. 
State of Rajasthan 

Date of order :		           July 8, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Sanjay Sharma for petitioner.
Shri G.S. Rathore PP for the State. 
******

This second bail application has been filed after the first bail application was withdrawn only on the ground that certain witnesses were not supporting the prosecution. If that be so, there was no reason for not applying for grant of second bail before the Court of Sessions itself as that court is fully competent to appreciate the statements and take its own view of the matter.
With that liberty, this second bail application is rejected.

(MOHAMMAD RAFIQ), J.

ani