High Court Rajasthan High Court

Nahari Bai vs State Of Rajasthan Through P.P on 8 January, 2010

Rajasthan High Court
Nahari Bai vs State Of Rajasthan Through P.P on 8 January, 2010

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

ORDER

S.B. Criminal Misc.4th Bail Application No.10498/2009
Nahari Bai vs. State of Rajasthan

Dated : 08.01.2010

HON’BLE MR. MAHESH BHAGWATI,J.

Mr. Rajveer Singh on behalf of Mr. Naseemudin Quazi, for the petitioner.

Mr. Amit Punia, Public Prosecutor for the State.

This order governs the disposal of fourth bail application filed under Section 439 of Cr.P.C. by Mr. Rajveer Singh Advocate on behalf of the applicant Nahari Bai pertaining to F.I.R. No. 167/2009 of Police Station Nayapura, Kota City, in the offences under Sections 8/21 and 8/29 of N.D.P.S. Act.

2. Heard the learned counsel for the petitioner as also the learned Public Prosecutor for the State and perused the relevant material available on record.

3. Learned counsel for the petitioner has reiterated those very arguments which were advanced at the time of arguing the second bail petition and the same were taken into consideration by this Court.

4. Learned Public Prosecutor has opposed the bail application.

5. Having reflected over the submissions made at the bar and scanned the relevant material available on record, it is noticed that the second bail petition was dismissed on 04.09.2009 by detailed order. I do not find any good ground to change my earlier view, hence, the fourth bail petition filed on behalf of the petitioner also stands dismissed for those very reasons which were enumerated in the second bail order.

(MAHESH BHAGWATI),J.

Mak/-

2