High Court Rajasthan High Court

Kamlesh vs State Of Rajasthan Through P.P on 19 July, 2010

Rajasthan High Court
Kamlesh vs State Of Rajasthan Through P.P on 19 July, 2010
    

 
 
 

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

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.06892/2010.

Kamlesh 
Vs. 
State of Rajasthan 

Date of order :		           July 19, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri C.M. Verma for petitioner.
Shri Amit Poonia, Public Prosecutor for State.
******

Since already bail application of this case on behalf of same accused-petitioner Kamlesh is pending and listed at Sr.No.31 of the main cause list, this subsequent bail application on behalf of accused-petitioner Kamlesh arising out of the similar rejection order is not maintainable.
This bail application u/S.439 in FIR No.278/2009 P.S. Bakani, Jhalawar for offence under Sections 420, 467, 468, 471 and 120B IPC is accordingly rejected.

(MOHAMMAD RAFIQ), J.

ani