IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN 1. S.B. Cr. Misc. Bail Application No.6959/2010 Ramchandra @ Raju Vs. State of Rajasthan through Public Prosecutor AND 2. S.B. Cr. Misc. Bail Application No.6386/2010 Nafis Ahmed @ Jumma Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 28.07.2010 Hon'ble Mr. Justice Mohammad Rafiq Shri Manish Sharma and Shri Nawal Singh Sikarwar, Counsel for petitioners Smt. Alka Bhatnagar, Public Prosecutor #### By the Court:-
Upon hearing learned counsel for the parties and perusing the material on record especially taking into consideration the stand of the prosecution that accused-petitioners Ramchandra @ Raju and Nafis Ahmed and another co-accused Dhanraj are main accused and bail of Dhanraj has already been rejected by a coordinate Bench of this Court vide its order dated 28.06.2010 in S.B. Cr. Misc. Bail Application No.6037/2010, and further that there are six cases previously pending against accused-petitioner Nafis Ahmed @ Jumma and eight cases are previously pending against accused-petitioner Ramchandra @ Raju, I am not inclined to enlarge them on bail.
Both the bail applications are accordingly rejected. However, the learned trial court is directed to expedite the trial.
(Mohammad Rafiq) J.
//Jaiman//