// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Appl. No.3935/2009
{Lalit Kumar Porwal Vs. State
of Rajasthan}
Date of Order ::: 12th August, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Sunil Mehta, Advocate, for
Shri Vikas Balia, Counsel for petitioner
Shri Mahipal Vishnoi, PP for the State
####
By the Court:
Learned counsel for petitioner contended
that similarly situated co-accused Manohar Lal
has been granted bail under Section 438,
Cr.P.C. by the Sessions Judge, Bhilwara,
whereas bail application of the petitioner has
been dismissed, therefore, petitioner be also
granted bail under Section 438 Cr.P.C.
The case-diary was summoned and, on that
basis, the learned Public Prosecutor drew a
distinction in between the case of co-accused
and present petitioner by referring the
documentary as well as other evidence available
in the case-diary.
Having heard learned counsel for the
parties and, after considering the order of the
// 2 //
Sessions Judge rejecting the bail application
of the petitioner under Section 438, Cr.P.C.,
the case-diary and further that heavy amount of
loan is involved in the present case, I am not
inclined to allow this bail application under
Section 438 Cr.P.C., hence the same is
dismissed.
(NARENDRA KUMAR JAIN), J.
//Jaiman//