High Court Rajasthan High Court

Bhanwar Lal Gochar vs State Of Rajasthan Through P P on 16 August, 2010

Rajasthan High Court
Bhanwar Lal Gochar vs State Of Rajasthan Through P P on 16 August, 2010
    

 
 
 

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

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.7318/2010.

Bhanwar Lal Gochar 
Vs. 
State of Rajasthan 

Date of order :		          August 16, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Surendra Sharma for the petitioner.
Shri Laxman Meena Public Prosecutor for State.
******

Upon hearing learned counsel for petitioner as well as learned Public Prosecutor for the State and perusing the material available on record, I am not inclined to invoke my power under Section 438 Cr.P.C. to grant the benefit of anticipatory bail to the petitioner. However, it is disturbing to note that Junior Engineer concerned, who has had the responsibility of technical supervision, has not been proceeded against in the matter by the police. Superintendent of Police, Kota is directed to supervise the investigation in that behalf.

With the above directions, this anticipatory bail application u/S.438 Cr.P.C. is rejected. Petitioner, if so desired, may surrender before the court below.

(MOHAMMAD RAFIQ), J.

anil