Rajasthan High Court
Kailash Chand And Ors vs State on 20 October, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH, JAIPUR
O R D E R.
D.B. Criminal Miscellaneous Bail Application No.174 of 2009
(Suspension of Sentence)
IN
D.B. Criminal Appeal No.143 of 2009
Kailash Chand & Others Vs. State of Rajasthan
Date of Order :::: 20/10/2009
Hon'ble Mr. Justice Dalip Singh
Hon'ble Mr. Justice K.S. Chaudhari
Mr. Biri Singh Sinsinwar, Counsel for the accused-applicant.
Mr. Amit Singh Shekhawat, Counsel for the complainant
Mr. J.R. Bijarania, Public Prosecutor for the State.
***
By the Court :
We have heard the learned counsel for the accused-applicant, learned Public Prosecutor for the State and learned counsel for the complainant and also perused the record as well as the judgment of the learned Court below.
In the facts and circumstances of the present case, we are of the opinion that it is not a fit case for the suspension of sentence of the accused-appellant.
The application for suspension of sentence is accordingly dismissed.
Learned counsel for the accused-applicant prays that he may be permitted to prepare the paper-book. He may apply for the same.
(K.S. Chaudhari) J (Dalip Singh) J. ashok