High Court Rajasthan High Court

Ram Prashad vs State Of Raj Asthan Through Pp on 8 March, 2011

Rajasthan High Court
Ram Prashad vs State Of Raj Asthan Through Pp on 8 March, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.1600/2011

Ram Prashad Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  08.03.2011

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Shailesh Kumar Panwar, counsel for petitioner
Shri	G.S. Rathore, Public Prosecutor
####

By the Court:-

Having regard to nature of offence, I am not inclined at this stage to enlarge the accused-petitioner on bail.
Bail application is rejected.

However, petitioner would be at liberty to again apply for bail before the court below itself after challan is filed and the court below may consider the same in accordance with law.

(Mohammad Rafiq) J.

//Jaiman//