High Court Rajasthan High Court

Smt. Rupa Devi vs State Of Rajasthan Through P.P on 5 July, 2010

Rajasthan High Court
Smt. Rupa Devi vs State Of Rajasthan Through P.P on 5 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.4107/2010

Smt. Rupa Devi Wife of late Shri Nolaram Vs. State of Rajasthan 

Date of Order :::  05.07.2010

Hon'ble Mr. Justice Mohammad Rafiq

Shri	Harendra Singh, Counsel for petitioner
Shri	Amit Punia, Public Prosecutor
Shri Y.K. Sharma, Counsel for complainant
####

By the Court:-

Upon hearing learned counsel for petitioner, learned Public Prosecutor and learned counsel for complainant, I am not inclined to enlarge the petitioner on bail. However, the petitioner would be at liberty to again apply for bail after key prosecution witnesses are recorded before the court below.
The bail application is dismissed with liberty aforesaid.

(Mohammad Rafiq) J.

//Jaiman//