Rajasthan High Court
Hanuman And Anr vs State Of Rajasthan Through P.P on 13 May, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.4009/2010. Hanuman & Anr. Vs. State of Rajasthan Date of order : 13/5/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri S.S. Sunda for the petitioners. Shri Amit Poonia, Public Prosecutor for State. Shri Anil Upman for the complainant. ******
Upon hearing learned counsel for petitioners, learned Public Prosecutor for the State as well as learned counsel for the complainant and perusing the material available on record especially the statement of the prosecutrix recorded under Section 164 Cr.P.C., I am not inclined to enlarge the accused-petitioners on bail at this stage.
This bail application under Section 439 Cr.P.C. is therefore dismissed.
(MOHAMMAD RAFIQ), J.
anil