2002 INSC 0525 SUPREME COURT OF INDIA Shankar Lal Vs. State of Rajasthan Crl.A.No.827 of 2002 (G.B.Pattanaik and K.G.Balakrishnan JJ.) 16.08.2002 ORDER The Text below is only a summarized version of the order pronounced Habeas Corpus petition filed for production of one person. High Court while disposing of matter not only directed Session Judge to proceed with trial but also ordered that no application for bail shall be entertained by Session Judge. Supreme Court observed that High Court had no jurisdiction to take away jurisdiction of Session Judge. Further held that right of accused to move bail application cannot be curtailed. Supreme Court held that application for bail to be considered by Session Judge after seeing matter in totality. 1 SpotLaw