Rajasthan High Court
Bhupendra Alias Mirchu vs State Of Rajasthan Through P P on 28 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.6806/2010. Bhupendra @ Mirchu Vs. State of Rajasthan Date of order : July 28, 2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Ashvin Garg for the petitioner. Shri Amit Poonia PP for the State. *****
Upon hearing learned counsel for petitioner as well as learned Public Prosecutor for the State and considering the fact that substantial number of statements of the prosecution witnesses have already been recorded, I do not deem it proper to enlarge the accused-petitioner on bail at this stage.
This bail application u/S.439 Cr.P.C. in FIR No.328/2008 PS Shahjahapur, District Alwar for offence u/Ss.302 and 201 IPC is accordingly dismissed. However, learned trial court is directed to expedite the trial and complete the same as early as possible.
(MOHAMMAD RAFIQ), J.
anil