High Court Rajasthan High Court

Mahendra Singh vs State Of Rajasthan Through P P on 19 August, 2010

Rajasthan High Court
Mahendra Singh vs State Of Rajasthan Through P P on 19 August, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.6937/2010.

Mahendra Singh 
Vs. 
State of Rajasthan 

Date of order :		          August 19, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Manish Gupta for the petitioner.
Shri Peeyush Kumar Public Prosecutor for State.
******

Upon hearing learned counsel for petitioner as well as learned Public Prosecutor for the State, I am not inclined to extend the benefit of pre-arrest bail to the accused-petitioner.
This bail application u/S.438 Cr.P.C. is accordingly rejected. However, petitioner, if so advised may surrender before the appropriate court.

(MOHAMMAD RAFIQ), J.

anil