Rajasthan High Court
Omkar vs State Of Raj Asthan on 25 August, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. 3rd Bail Application No.8136/2010 Omkar Vs. State of Rajasthan Date of Order ::: 25.08.2010 Hon'ble Mr. Justice Mohammad Rafiq Shri B.M. Gurjar, Counsel for petitioner Shri N.R. Saran, Public Prosecutor #### By the Court:-
Upon hearing learned counsel for petitioner as well as learned Public Prosecutor and considering the nature of allegation against the petitioner, I am not inclined to enlarge him on bail. The trial court is, however, directed to expedite the trial of the case.
The bail application is rejected.
(Mohammad Rafiq) J.
//Jaiman//