High Court Rajasthan High Court

Manohar Singh Budania vs State Of Rajasthan on 24 May, 2010

Rajasthan High Court
Manohar Singh Budania vs State Of Rajasthan on 24 May, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. CR.MISC.BAIL APPLICATION NO.4130/2010
Manohar Singh Budania Vs. State

Date of order :	               24/5/2010.

		HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Sanjay Mehla for the petitioner.
Shri Amit Punia, P.P. for the State.
******

Heard learned counsel for the petitioner, learned Public Prosecutor for the State and perused the relevant documents placed before me.
Investigation is almost complete and challan is ready to be filed.

Considering the facts and circumstances of the case, I am not inclined to enlarge the petitioner on bail at this stage.
Consequently, the bail application of the accused petitioner stands dismissed. However, he would be at liberty to again apply for grant of bail before the Court of Sessions itself after filing of the challan. Learned PP may ensure filing of the challan.

(MOHAMMAD RAFIQ), J.

RS/