High Court Rajasthan High Court

Ghanshyam vs State Of Rajasthan Through P.P on 14 May, 2010

Rajasthan High Court
Ghanshyam vs State Of Rajasthan Through P.P on 14 May, 2010
    

 
 
 

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

O R D E R
S.B. CR.MISC.BAIL APPLICATION NO.3315/2010.
Ghanshyam 
Versus
State of Rajasthan 
Date of Order:-                     May 14, 2010.
HON'BLE MR.JUSTICE MOHAMMAD RAFIQ
Shri Anil Kumar Sharma for the petitioner.
Shri Amit Punia PP for the State. 
*****
BY THE COURT:-		

Upon hearing learned counsel for petitioner and learned Public Prosecutor, I am not inclined to enlarge the petitioner on bail at this stage. However, he shall be entitled to again apply for bail before the Court of Sessions after statements of Manohar Lal and Babulal are recorded. The prosecution shall make endeavour to record their statements as early as possible.
This bail application under Section 439 Cr.P.C. is accordingly rejected.

(MOHAMMAD RAFIQ), J.

anil