Rajasthan High Court
Paramjeet Singh Urf Laddu vs State Of Rajasthan Through Pp on 11 July, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.6200/2011 Paramjeet Singh @ Laddu Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 11.07.2011 Hon'ble Mr. Justice Mohammad Rafiq Shri Rahul Tiwari, counsel for petitioner Shri G.S. Fauzdar, Public Prosecutor #### By the Court:-
Having heard learned counsel for petitioner as well as learned Public Prosecutor and perused material made available to me during course of arguments, I am not inclined to enlarge the petitioner on bail under Section 439 of the Cr.P.C.
The bail application is dismissed.
However, petitioner would be at liberty to again apply for bail before the court of Sessions itself after the challan is filed.
(Mohammad Rafiq) J.
//Jaiman//