IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B. CR.MISC.BAIL APPLICATION NO.2289/2011. Balbir Vs. State of Rajasthan Date of Order : 30/3/2011. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Sanjay Mehla for the petitioner. Shri Amit Poonia Public Prosecutor for State. ******
Upon hearing learned counsel for the petitioner, learned Public Prosecutor for the State and upon considering the nature of allegation, I am not at this stage inclined to enlarge the petitioner on bail.
This bail application u/S.439 Cr.P.C. in FIR No.361/2010 P.S. Chirawa, Jhunjhunu for offence u/Ss.341, 323, 324, 325, 326 and 307/34 IPC is hereby rejected. However, petitioner would be entitled to apply for bail again before the court of sessions itself after the statement of injured witness Bharat Singh is recorded. Prosecution is directed to record his statement on priority basis.
(MOHAMMAD RAFIQ), J.
anil