High Court Rajasthan High Court

Krishna Kant vs State Of Rajasthan on 28 July, 2010

Rajasthan High Court
Krishna Kant vs State Of Rajasthan on 28 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.6843/2010

Krishna Kant Vs. The State of Rajasthan through Public Prosecutor

Date of Order :::  28.07.2010

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Anil Upman, Counsel for petitioner
Smt. Alka Bhatnagar, Public Prosecutor
####

By the Court:-

Upon hearing learned counsel for the parties and perusing the material on record, I am not inclined to enlarge the petitioner on bail. The petitioner would however be at liberty to again apply for bail before the court of Sessions itself after the statements of Hemsingh, Dharmendra and Omprakash are recorded. Those witnesses may be examined by the prosecution on priority basis.
With that liberty, the bail application stands rejected.

(Mohammad Rafiq) J.

//Jaiman//