Rajasthan High Court
Amba Lal And Ors vs State Of Raj Asthan on 5 October, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
D.B. CRIMINAL MISC. BAIL (SUSPENSION OF SENTENCE)
APPLICATION NO. 789/2009
IN
D.B. CRIMINAL APPEAL NO. 737/2009
AMBA LAL Vs. STATE OF RAJASTHAN
Date: 05.10.2009
HON'BLE MR. JUSTICE DALIP SINGH
HON'BLE MR. JUSTICE K.S. CHAUDHARI
Mr. Manendra Sharma for
Mr. Rajesh Goswami,Advocate for the accused-appellant.
Mr. J.R. Bijarnia, Public Prosecutor for the State.
****
Heard learned counsel for the parties and perused the record as well as the judgment of the learned trial Court.
We have considered the case of the accused-appellant Amba Lal S/o Narain for grant of suspension of sentence.
Having gone through the record, we are satisfied that no case for suspension of sentence of accused-appellant Amba Lal S/o Narain, is made out. Accordingly, the application is dismissed.
(K.S. CHAUDHARI),J. (DALIP SINGH), J. /KKC/