Rajasthan High Court
Ram Singh vs State Of Raj Asthan on 18 August, 2010
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.7919/2010. Ram Singh Vs. State of Rajasthan Date of order : August 18, 2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Pankaj Gupta for the petitioner. Shri Laxman Meena Public Prosecutor for State. ******
Upon hearing learned counsel for petitioner as well as learned Public Prosecutor for the State and perusing the material available on record, I am not inclined to grant the benefit of pre-arrest bail to the accused-petitioner.
This bail application u/S.438 Cr.P.C. is accordingly dismissed. Petitioner however, if may so advised, to surrender before the Court of Sessions and move bail application u/S.439 Cr.P.C., which shall decide the same in accordance with law but as expeditiously as possible.
(MOHAMMAD RAFIQ), J.
anil