IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Appl. No.3102/2009
{Sanjay and Another Vs. The
State of Rajasthan}
Date of Order ::: 16th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri M.K. Garg, Counsel for petitioners
Shri Anees Bhurat, PP for the State
####
By the Court:
Having heard learned counsel for the
parties and upon perusal of the material placed
before me, I am not inclined to allow this
application for bail under Section 438,
Cr.P.C., hence the same is dismissed. However,
it is directed that in case the petitioners
surrender themselves before the court concerned
along-with the application for bail with
advance copy thereof to learned Public
Prosecutor then the said court will try to
dispose of their bail application on the same
day.
(NARENDRA KUMAR JAIN), J.
//Jaiman//