Rajasthan High Court
Ashok Verma vs State Of Rajasthan on 23 June, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.5628/2010. Ashok Verma Vs. State of Rajasthan Date of order : 23/6/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ VJ Shri S.K. Saksena for the petitioner. Shri Mahendra Meena PP for State. ******
Upon hearing learned counsel for parties and perusing the material available on record, I am not inclined to enlarge the petitioner on bail at this stage. However, he would be at liberty to apply for grant of bail soon after the challan is filed, before the court below itself.
This bail application under Section 439 Cr.P.C. in FIR No.186/2010 registered at PS Jothwara, Jaipur for offence u/Ss.420, 406, 467, 468, 471 and 120-B IPC is therefore dismissed with the aforesaid liberty.
(MOHAMMAD RAFIQ), VJ.
ani