High Court Rajasthan High Court

Shravan vs State Of Raj Asthan on 26 July, 2010

Rajasthan High Court
Shravan vs State Of Raj Asthan on 26 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.7047/2010

Shravan Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  26.07.2010

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Govind Choudhary, Counsel for petitioner
Shri	G.S. Rathore, Public Prosecutor
####

By the Court:-

Upon hearing learned counsel for petitioner and perusing the material on record, I am not inclined to enlarge the petitioner on bail. The petitioner would, however, be at liberty to again apply for bail before the Court of Sessions itself after the statement of the prosecutrix is recorded.
With that liberty, the bail application is dismissed.

(Mohammad Rafiq) J.

//Jaiman//