Rajasthan High Court
Chandra Bhan Meena vs State Of Raj Asthan Through Pp on 8 March, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.1616/2011 Chandra Bhan Meena Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 08.03.2011 Hon'ble Mr. Justice Mohammad Rafiq Shri V.S. Fauzdar, counsel for petitioner Shri Amit Punia, Public Prosecutor #### By the Court:-
Having regard to nature of offence, I am not inclined at this stage to enlarge the accused-petitioner on bail.
Bail application is rejected.
However, petitioner would be at liberty to again apply for bail before the court below itself after challan is filed and the court below may consider the same in accordance with law.
(Mohammad Rafiq) J.
//Jaiman//