Rajasthan High Court – Jodhpur
Dr.Manoj Sharma vs State on 28 July, 2009
// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Criminal Misc. Bail Application No.
3177/2009
{Dr. Manoj Sharma Versus The
State of Rajasthan}
Date of Order ::: 28th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Himanshu Maheshwari, counsel for the
petitioner
Shri Mahipal Bishnoi, PP for the State of
Rajasthan
Ms. Ragini Sharma, counsel for the complainant.
####
By the Court:
The petitioner as well as complainant,
both, are present in person. They and their
advocates were heard.
After considering their submissions;
the allegations in the FIR and further that
recovery of certain articles is required to be
made, I do not find this case to be fit one to
grant bail under Section 438 Cr.P.C. The
application under Section 438 Cr.P.C. Is,
accordingly, dismissed.
(NARENDRA KUMAR JAIN), J.
//DK//