Rajasthan High Court
Smt. Rupa Devi vs State Of Rajasthan Through P.P on 5 July, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.4107/2010 Smt. Rupa Devi Wife of late Shri Nolaram Vs. State of Rajasthan Date of Order ::: 05.07.2010 Hon'ble Mr. Justice Mohammad Rafiq Shri Harendra Singh, Counsel for petitioner Shri Amit Punia, Public Prosecutor Shri Y.K. Sharma, Counsel for complainant #### By the Court:-
Upon hearing learned counsel for petitioner, learned Public Prosecutor and learned counsel for complainant, I am not inclined to enlarge the petitioner on bail. However, the petitioner would be at liberty to again apply for bail after key prosecution witnesses are recorded before the court below.
The bail application is dismissed with liberty aforesaid.
(Mohammad Rafiq) J.
//Jaiman//