Rajasthan High Court
Babuddin Qureshi vs State Of Rajasthan Through P.P on 5 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.5629/2010. Babuddin Qureshi Vs. State of Rajasthan Date of order : August 5, 2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Madhav Mitra for the petitioner. Shri G.S. Rathore Public Prosecutor for the State. *****
Upon hearing learned counsel for petitioner as well as learned Public Prosecutor for the State and considering the fact that already out of eighteen cited witnesses, statements of eight has been examined and dying declaration, I am not inclined to enlarge the accused-petitioner on bail pending trial.
This bail application u/S.439 Cr.P.C. in F.I.R. No.206/2010 P.S. Galtagate, Jaipur for offence u/Ss.450 and 302 IPC is accordingly rejected. Learned trial court is however directed to expedite the trial.
(MOHAMMAD RAFIQ), J.
anil