High Court Rajasthan High Court - Jodhpur

Dhula vs State on 7 August, 2008

Rajasthan High Court – Jodhpur
Dhula vs State on 7 August, 2008
                                  1

 D.B. Cr.Misc. IInd Suspension of Sentence Bail
            Application No.765/2008
                        in
          D.B. CR. Appeal No.352/2007
                      Dhula
                        vs
                      State

DATE OF ORDER : - 7.8.2008


         HON'BLE MR. PRAKASH TATIA, J.

HON’BLE MR. C. M. TOTLA, J.

Mr.BN Kalla,for the appellant-applicant.
Mr.JPS Choudhary, Public Prosecutor.

Heard learned counsel for the appellant-applicant

Dhula and learned Public Prosecutor on second bail

application and perused the record also.

According to learned counsel for the appellant,

appellant’s-applicant’s first bail application was dismissed

on 26th July, 2007 and the appellant-applicant already

remained behind bars for about two years. Learned counsel

for the appellant submitted that allegation against the

appellant is that he used the stone for inflicting injury upon

the victim.

After going through the facts of the case and the
2

reasons given by the trial court as well as evidence on

record, we are not inclined to accept this second bail

application.

Hence, the second bail application filed by applicant

Dhula is hereby rejected.

(C. M. TOTLA), J. (PRAKASH TATIA), J.

c.p.goyal/-

3