High Court Rajasthan High Court

Mahesh Kumar vs State Of Raj Asthan Through Pp on 10 March, 2011

Rajasthan High Court
Mahesh Kumar vs State Of Raj Asthan Through Pp on 10 March, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.1552/2011

Mahesh Kumar Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  10.03.2011

Hon'ble Mr. Justice Mohammad Rafiq

Mrs. Aradhana Sharma, counsel for petitioner
Shri	Amit Punia, Public Prosecutor
####

By the Court:-

Having heard learned counsel for petitioner, learned Public Prosecutor and considering material made available during course of arguments, I am not inclined to enlarge petitioner on bail. However, petitioner would be again entitled to apply for bail before court of Sessions itself after statements of complainant Natthi and eye witnesses Veer Singh and Santosh are recorded. The prosecution is directed to examine those witnesses on priority basis.

The bail application is rejected with aforesaid liberty and direction.

(Mohammad Rafiq) J.

//Jaiman//