High Court Rajasthan High Court

Kailash Giri vs State Of Rajasthan on 7 July, 2010

Rajasthan High Court
Kailash Giri vs State Of Rajasthan on 7 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.4088/2010

Kailash Giri Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  07.07.2010

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Shyam Bihari Gauttam, Counsel for petitioner
Shri	Amit Punia, Public Prosecutor
####

By the Court:-

Heard learned counsel for petitioner as well as learned Public Prosecutor and perused the material made available to me during the arguments of the case.

Contention of learned counsel for petitioner is that the petitioner has been falsely implicated in the case of rape whereas he is an innocent person; he is in jail for last about one and a half year.

On the other hand, learned Public Prosecutor opposed the bail application and submitted that the bail application of other co-accused has been rejected by this Court repeatedly and the statements of the prosecution witnesses have already been recorded and trial of the case is about to complete.

Learned counsel for the petitioner sought to refer to various statements of the prosecution witnesses, however, at this stage when the trial is at the verge of completion, I do not deem it appropriate to enlarge the petitioner on bail pending the trial. However, the trial court is impressed upon to expedite the trial and fix the matter for final arguments soon after completion of defence evidence.

The bail application is rejected.

(Mohammad Rafiq) J.

//Jaiman//