2 S.B.CRIMINAL MISC. BAIL APPLICATION NO.4003/2009
Mohan & Anr. Vs. The State of Rajasthan
DATE OF ORDER : 19th November 2009
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.M.L.Bishnoi,for the petitioners.
Mr.O.P.Singaria,Public Prosecutor for State.
....
BY THE COURT
Having heard the learned counsel for the petitioners, the
learned Public Prosecutor and having perused the challan
papers and the copies of the statements hitherto recorded in
the trial, though this Court does not feel inclined to grant bail to
the petitioners at this stage but in the overall facts and
circumstances, it is considered appropriate and hence
observed that if the petitioners make a request before the
learned Trial Court for expeditious proceedings in the matter
and for early examination of the other relevant witnesses, the
same be given due consideration.
With the observations aforesaid, this bail application
moved on behalf of the petitioners Mohan s/o Punja and
Ramesh s/o Gautam under Section 439 Cr.P.C. stands
rejected at this stage.
(DINESH MAHESHWARI),J.
s.soni