IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.3707/2010 Smt. Prem Devi Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 24.05.2010 Hon'ble Mr. Justice Mohammad Rafiq Shri Harendra Singh, Counsel for petitioner Shri Amit Punia, Public Prosecutor Shri Vikram Singh Rathore, Counsel for complainant #### By the Court:-
Upon hearing learned counsel for petitioner, learned Public Prosecutor as well as learned counsel for complainant, and perusing the material made available to me during the arguments of the case, I am not inclined to enlarge the petitioner on bail at this stage.
The bail application is accordingly dismissed.
The petitioner would, however, be at liberty to again apply for grant of bail in the court of Sessions itself after statements of key witnesses of prosecution, namely, Manaram, Girdharilal, Harisingh and Kamla Devi, are recorded. The prosecution will get examined the said witnesses on priority basis.
(Mohammad Rafiq) J.
//Jaiman//