High Court Rajasthan High Court - Jodhpur

Lalit Kumar Porwal vs State on 12 August, 2009

Rajasthan High Court – Jodhpur
Lalit Kumar Porwal vs State on 12 August, 2009
                              // 1 //

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
         AT PRINCIPAL SEAT, JODHPUR

                      ORDER
                        In
      S.B. Cr. Misc. Bail Appl. No.3935/2009

           {Lalit Kumar Porwal                Vs.    State
           of Rajasthan}

         Date of Order ::: 12th August, 2009

                       PRESENT
      HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN

Shri Sunil Mehta, Advocate, for
Shri Vikas Balia, Counsel for petitioner
Shri Mahipal Vishnoi, PP for the State
                      ####


By the Court:

Learned counsel for petitioner contended

that similarly situated co-accused Manohar Lal

has been granted bail under Section 438,

Cr.P.C. by the Sessions Judge, Bhilwara,

whereas bail application of the petitioner has

been dismissed, therefore, petitioner be also

granted bail under Section 438 Cr.P.C.

The case-diary was summoned and, on that

basis, the learned Public Prosecutor drew a

distinction in between the case of co-accused

and present petitioner by referring the

documentary as well as other evidence available

in the case-diary.

Having heard learned counsel for the

parties and, after considering the order of the
// 2 //

Sessions Judge rejecting the bail application

of the petitioner under Section 438, Cr.P.C.,

the case-diary and further that heavy amount of

loan is involved in the present case, I am not

inclined to allow this bail application under

Section 438 Cr.P.C., hence the same is

dismissed.

(NARENDRA KUMAR JAIN), J.

//Jaiman//