IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Application No.61/2010 In S.B. Cr. Misc. Bail Application No.653/2010 Jagdish Vs. State of Date of Order ::: 12.07.2010 Hon'ble Mr. Justice Mohammad Rafiq Shri Anurag Sharma, Counsel for petitioner Shri G.S. Rathore, Public Prosecutor #### By the Court:-
This application has been filed by the petitioner for correction/clarification in the order dated 15.02.2010 passed by a coordinate Bench of this Court in S.B. Criminal Misc. Bail Application No.653/2010, whereby the bail application of the accused-petitioner was rejected. What is being argued is in fact tantamount to disowning the statement which was made at the time when the bail application was originally argued and rejected. The order passed in the bail application earlier passed by another Hon’ble Judge, does not require any correction/clarification.
The application for correction/clarification is rejected.
(Mohammad Rafiq) J.
//Jaiman//