Rajasthan High Court – Jodhpur
Dr.Manoj Sharma vs State on 28 July, 2009
// 1 // IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT PRINCIPAL SEAT, JODHPUR ORDER In S.B. Criminal Misc. Bail Application No. 3177/2009 {Dr. Manoj Sharma Versus The State of Rajasthan} Date of Order ::: 28th July, 2009 PRESENT HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN Shri Himanshu Maheshwari, counsel for the petitioner Shri Mahipal Bishnoi, PP for the State of Rajasthan Ms. Ragini Sharma, counsel for the complainant. #### By the Court:
The petitioner as well as complainant,
both, are present in person. They and their
advocates were heard.
After considering their submissions;
the allegations in the FIR and further that
recovery of certain articles is required to be
made, I do not find this case to be fit one to
grant bail under Section 438 Cr.P.C. The
application under Section 438 Cr.P.C. Is,
accordingly, dismissed.
(NARENDRA KUMAR JAIN), J.
//DK//