High Court Rajasthan High Court

Chotu Singh vs State Of Rajasthan Through P.P on 7 July, 2010

Rajasthan High Court
Chotu Singh vs State Of Rajasthan Through P.P on 7 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.4414/2010

Chhotu Singh Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  07.07.2010

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Ashvin Garg, Counsel for petitioner
Shri	Amit Punia, Public Prosecutor
####

By the Court:-

In view of the fact that bail applications of other co-accused have already been rejected by coordinate Benches of this Court, I do not deem it appropriate to release the accused-petitioner on bail.
The bail application is accordingly rejected, however, with liberty to the accused-petitioner to again apply for bail before the court of Sessions itself after framing of charge.

(Mohammad Rafiq) J.

//Jaiman//