High Court Rajasthan High Court

Pappu Urf Hetram vs State Of Rajasthan Through P.P on 8 December, 2009

Rajasthan High Court
Pappu Urf Hetram vs State Of Rajasthan Through P.P on 8 December, 2009
    

 
 
 

 S.B. Criminal Miscellaneous Bail Application No.10006/2009
Pappu @ Hetram Vs. State 

Date of Order      ::::      08/12/2009

Hon'ble Mr. Justice Dalip Singh

Mr. S.K.Jain, Counsel for the Petitioner
Mr. Pradeep Shrimal, Public Prosecutor for State 
				    ***						

Heard learned counsel for the accused-petitioner as well as the learned Pubic Prosecutor for the State and perused the record.
In the facts and circumstances of the case, I do not find any good reason to grant the benefit of bail under Section 438, Cr.P.C. to the accused-petitioner.
The bail application is accordingly dismissed.

(Dalip Singh), J.

ashok/