Rajasthan High Court – Jodhpur
Namit Sharma vs State on 23 July, 2008
                             1
D.B. Cr. Misc. IInd Bail Application No.220/2008
                         in
          D.B. Cr. Appeal No.1168/2004
                   Namit Sharma
                         vs
                      State
DATE OF ORDER : - 23.7.2008
         HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. SANGEET LODHA, J.
Mr. Pradeep Shah, for the appellant.
Mr. JPS Choudhary, PP.
Heard learned counsel for the applicant-appellant and
learned Public Prosecutor on second bail application filed by
the applicant-appellant Namit Sharma.
After going through the facts of the case, we are of
the view that no case is made out for suspension of
sentence. Hence, the second application for suspension of
sentence of rejected.
(SANGEET LODHA), J. (PRAKASH TATIA), J.
cpgoyal/-