1 35 S.B. CRIMINAL MISC. 2nd BAIL APPLN. NO. 1146/2010. Dhanna Ram Vs. The State of Rajasthan Date of Order :: 25th February 2010. HON'BLE MR. JUSTICE DINESH MAHESHWARI Mr. S.D.Goswami, for the petitioner. Mr. A.R. Nikub, Public Prosecutor. ... BY THE COURT:
The petitioner, accused of offences under Sections 363,
366, 376 IPC, has moved this third application for bail under
Section 439 Cr.P.C.
The first application for bail (No. 2534/2009) as moved
by the petitioner was rejected on 08.07.2009 as not pressed.
After examination of the prosecutrix, the petitioner moved the
second application for bail (No. 6022/2009) that was
considered and rejected on 24.11.2009 as not pressed at the
given stage.
After rejection of the second bail application, in the trial,
the witness PW-13 Medical Officer concerned was examined.
The petitioner thereafter moved another bail application to the
learned Trial Court that came to be rejected on 01.02.2010,
inter alia, with the observations that the trial was almost
complete and only the Investigating Officer was to be
examined.
2
Though learned counsel for the petitioner has
strenuously attempted to argue that the prosecutrix has not
supported the prosecution case and even the other
independent witnesses also have not supported the
prosecution case and there is no likelihood of the petitioner
being convicted but it is noticed that so far the prosecution
evidence is concerned, 12 witnesses had already been
examined when the second bail application was considered by
this Court and the same was dismissed as not pressed.
Thereafter, only the Medical Officer PW-13 has been
examined and having gone through his statements coupled
with the statements hitherto recorded, this Court is unable to
find any justification so as to grant indulgence in this third bail
application to the petitioner.
In the circumstances of the case, this third bail
application under Section 439 Cr.P.C. moved on behalf of the
petitioner Dhanna Ram S/o Madan Lal stands rejected.
However, having regard to the overall facts and
circumstances of the case, it is considered appropriate and
hence observed that if the petitioner makes a request to the
learned Trial Court for expeditious proceedings and for
conclusion of the trial at the earliest, the same be given due
consideration in accordance with law.
(DINESH MAHESHWARI), J.
//Mohan//