Rajasthan High Court – Jodhpur
Rafiq & Anr vs State on 5 November, 2009
1
41
S.B. CRIMINAL MISC. BAIL APPLICATION NO.5559/2009.
Rafiq & Anr. Vs. The State of Rajasthan
Date of Order :: 5th November 2009.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. Rahul Bhati, for the petitioners.
Mr. O.P. Singaria, Public Prosecutor.
...
The petitioners, accused of offences under Sections 3,
5, 6, 8, 9 and 10 of the Rajasthan Bovine Animal (Prohibition
of Slaughter & Regulation of Temporary Migration or Export)
Act, 1995, seek bail under Section 439 Cr.P.C.
It is submitted that the petitioners are in custody since
19.08.2009 and have not been involved in any other criminal
case; and that the challan has been filed in this matter on
25.10.2009.
Having heard the learned counsel for the petitioners and
the learned Public Prosecutor, having examined the material
placed for perusal, and having regard to the overall
circumstances, it appears just and proper to enlarge the
accused petitioners on bail; but as the petitioners are said to
be the residents of the State of Madhya Pradesh, it appears
appropriate to put them to the condition that one of the
sureties standing for them shall be from the State of
Rajasthan.
2
Accordingly, this bail application under Section 439
Cr.P.C. is allowed and it is directed that the petitioners Rafiq
S/o Allanoor and Mubarik S/o Vasal Khan be released on bail
in relation to FIR No. 260/2009, Police Station Goverdhan
Vilas, District Udaipur provided each of them executes a
personal bond in the sum of Rs. 50,000/- (Rupees Fifty
Thousand) with two sound and solvent sureties in the sum of
Rs. 25,000/- (Rupees Twenty Five Thousand) each, one of
whom shall be the resident of the State of Rajasthan, to the
satisfaction of learned Trial Court for their appearance before
that court on each and every date of hearing and whenever
and wherever called upon to do so till the completion of trial.
(DINESH MAHESHWARI), J.
/Mohan/