High Court Rajasthan High Court

Hansa Singha And Anr vs State Of Raj Asthan Through Pp on 9 March, 2011

Rajasthan High Court
Hansa Singha And Anr vs State Of Raj Asthan Through Pp on 9 March, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.1712/2011

Hansa Singh and Gurnam Singh @ Gami Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  09.03.2011

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Rahul Tiwawri, counsel for petitioner
Shri	Amit Punia, Public Prosecutor
####

By the Court:-

On hearing learned counsel for parties and considering nature of allegation against petitioners and number of injuries sustained by injured, I am not inclined to enlarge petitioners on bail at this stage. However, petitioners would be again entitled to apply for bail before the court of Sessions after statements of three injured, namely, Kishan Singh, Bittu Singh, Prkash Kaur and Medical Officer are recorded. The prosecution is directed to examine those witnesses on priority basis.

The bail application is dismissed with aforesaid direction.

(Mohammad Rafiq) J.

//Jaiman//