Rajasthan High Court
Hansa Singha And Anr vs State Of Raj Asthan Through Pp on 9 March, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.1712/2011 Hansa Singh and Gurnam Singh @ Gami Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 09.03.2011 Hon'ble Mr. Justice Mohammad Rafiq Shri Rahul Tiwawri, counsel for petitioner Shri Amit Punia, Public Prosecutor #### By the Court:-
On hearing learned counsel for parties and considering nature of allegation against petitioners and number of injuries sustained by injured, I am not inclined to enlarge petitioners on bail at this stage. However, petitioners would be again entitled to apply for bail before the court of Sessions after statements of three injured, namely, Kishan Singh, Bittu Singh, Prkash Kaur and Medical Officer are recorded. The prosecution is directed to examine those witnesses on priority basis.
The bail application is dismissed with aforesaid direction.
(Mohammad Rafiq) J.
//Jaiman//