Rajasthan High Court
Bhanwar Lal vs State on 10 December, 2009
S.B. Cr. Misc. Bail Application No.9857/2009
Bhanwar Lal Kumawat v/s State of Rajasthan
Date of Order ::: 10.12.2009
Hon’ble Mr. Justice Narendra Kumar Jain
Shri A.S. Shekhawat, for the petitioner.
Shri Amit Poonia, PP, for the State.
Heard learned counsel for the parties and after considering their submissions and also the reasons assigned by the Additional Sessions Judge No. 1, Sikar, in its order dated 7.11.2009 rejecting the bail application of the petitioner u/s 438 Cr.P.C., I am not inclined to allow this application u/s 438 Cr.P.C. and the same is accordingly dismissed. (Narendra Kumar Jain) J.
chauhan/