Rajasthan High Court
Badri Lal vs State Of Rajasthan Through P.P on 8 December, 2009
S.B. Criminal Miscellaneous Bail Application No.9823/2009 Badri Lal Vs. State Date of Order :::: 08/12/2009 Hon'ble Mr. Justice Dalip Singh Mr. G.P. Sharma, Counsel for the Petitioner Mr. Pradeep Shrimal, Public Prosecutor for State ***
	Heard learned counsel for the accused-petitioner as well as the learned Pubic Prosecutor for the State and perused the record.
Looking to the fact that the bail application of the other attesting witness Rajendra has already been rejected by this Court permitting him to withdraw the bail application under Section 438, Cr.P.C., I find no good ground to grant anticipatory bail under Section 438 Cr.P.C. to the accused petitioner.
The bail application is accordingly dismissed.
(Dalip Singh), J.
ashok/