IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR S.B. CR.MISC.BAIL APPLICATION NO.4130/2010 Manohar Singh Budania Vs. State Date of order : 24/5/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Sanjay Mehla for the petitioner. Shri Amit Punia, P.P. for the State. ******
Heard learned counsel for the petitioner, learned Public Prosecutor for the State and perused the relevant documents placed before me.
Investigation is almost complete and challan is ready to be filed.
Considering the facts and circumstances of the case, I am not inclined to enlarge the petitioner on bail at this stage.
Consequently, the bail application of the accused petitioner stands dismissed. However, he would be at liberty to again apply for grant of bail before the Court of Sessions itself after filing of the challan. Learned PP may ensure filing of the challan.
(MOHAMMAD RAFIQ), J.
RS/