High Court Rajasthan High Court

Radhey Shyam vs State Of Rajasthan Through Pp on 26 September, 2011

Rajasthan High Court
Radhey Shyam vs State Of Rajasthan Through Pp on 26 September, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B.CR.MISC.2nd BAIL APPLICATION NO.8232/2011.

Radhey Shyam 
Vs. 
State of Rajasthan 

Date of order :		        September 26, 2011. 

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Amardeep Atwal for the petitioner.
Shri Amit Poonia, Public Prosecutor for State.
******

This is second bail application. First bail application of the petitioner was rejected vide order dated 11/7/2011 with the direction to apply before the court of sessions itself after the statements of injured Phool Chand and medical officer are recorded. Now, this second bail application has been filed before this court. I am however not inclined to enlarge the petitioner on bail. Trial court is however directed to expedite the trial. It will not grant unnecessary adjournments. It will conclude the trial at the earliest. In case, however, trial is not concluded within a period of six months, petitioner shall be at liberty to apply for bail before the trial court itself.

With that observation, this second bail application is rejected.

(MOHAMMAD RAFIQ), J.

anil