High Court Rajasthan High Court - Jodhpur

Sanjay & Anr vs State on 16 July, 2009

Rajasthan High Court – Jodhpur
Sanjay & Anr vs State on 16 July, 2009
 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
          AT PRINCIPAL SEAT, JODHPUR

                       ORDER
                         In
       S.B. Cr. Misc. Bail Appl. No.3102/2009

              {Sanjay and Another             Vs.     The
              State of Rajasthan}

             Date of Order ::: 16th July, 2009

                      PRESENT
     HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN

Shri M.K. Garg, Counsel for petitioners
Shri Anees Bhurat, PP for the State
                      ####


By the Court:

Having heard learned counsel for the

parties and upon perusal of the material placed

before me, I am not inclined to allow this

application for bail under Section 438,

Cr.P.C., hence the same is dismissed. However,

it is directed that in case the petitioners

surrender themselves before the court concerned

along-with the application for bail with

advance copy thereof to learned Public

Prosecutor then the said court will try to

dispose of their bail application on the same

day.

(NARENDRA KUMAR JAIN), J.

//Jaiman//