High Court Rajasthan High Court

Chuttan Alias Khan Singh vs State Of Rajasthan Through P P on 12 July, 2010

Rajasthan High Court
Chuttan Alias Khan Singh vs State Of Rajasthan Through P P on 12 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B.CR.MISC.2nd BAIL APPLICATION NO.6417/2010.

Chuttan @ Khem Singh 
Vs. 
State of Rajasthan 

Date of order :		           July 12, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri V.S. Fauzdar for petitioner.
Shri G.S. Rathore PP for the State. 
******

Upon hearing learned counsel for petitioner and the learned Public Prosecutor, I am not inclined to enlarge the petitioner on bail at this stage.

This bail application u/S.439 Cr.P.C. in FIR No.255/2009 PS Udhyog Nagar for offence u/Ss.323, 341, 325, 307 and 34 IPC is accordingly rejected. However, petitioner would be at liberty to apply for bail before the Court of Sessions again after statements of injured Sanjiv and Dara Singh are recorded. Prosecution is directed to examine them on priority basis.

(MOHAMMAD RAFIQ), J.

ani