Rajasthan High Court
Kamla Devi vs State Of Rajasthan Through P.P on 29 January, 2010
 S.B.Criminal Misc. Bail Appl.No.624/2010
: :
Kmla Devi vs. The State of Rajasthan
Date of order ::: 29.1.2010
HON’BLE MR. JUSTICE G.S. SARRAF
Mr. O.P. Jhajharia, for applicant.
Mr. Sanjeev Mehla, PP for State.
Mr. Omveer Singh, for complainant. 
	Heard learned counsels for the parties.
After hearing the rival submissions and looking to the facts and circumstances of the case I do not find it appropriate to release the applicant on bail.
Consequently, the bail application stands dismissed.
( G.S. SARRAF ), J
chauhan