High Court Rajasthan High Court

Babaloo Alias Vijay vs State Of Rajasthan Through P.P on 3 August, 2010

Rajasthan High Court
Babaloo Alias Vijay vs State Of Rajasthan Through P.P on 3 August, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.4682/2010

Babaloo @ Vijay Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  03.08.2010

HON'BLE MR. JUSTICE RAGHUVENDRA S. RATHORE

Shri Abdul Rahim Khan, Counsel for petitioner
Shri	Amit Punia, Public Prosecutor
####

By the Court:-

Heard learned counsel for the parties.

It is submitted by the learned counsel for the petitioner that the age of the prosecutrix is 16 to 17 years. Further he has submitted that the medical-report in respect of commission of rape is in the negative.
I have considered the submissions made by the counsel for the petitioner and perused the material on record filed along-with the challan. It would suffice to say that the prosecutrix Chetna has levelled allegations against the petitioner, in her statement under Section 164, Cr.P.C.
Without expressing any opinion on the merits of the case, I do not consider it just and proper to enlarge the petitioner on bail.
Consequently, the bail application is dismissed.

(Raghuvendra S. Rathore) J.

//Jaiman//