Rajasthan High Court – Jodhpur
Shrawan Ram vs State & Anr on 11 December, 2009
1
S.B.CR.MISC. BAIL (CANCELLATION) APPLICATION NO. 25/2008
(Shrawan Ram Vs. State of Rajasthan & Anr.)
DATE OF ORDER : 11th December 2009
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.Mahesh Thanvi for the applicant
Mr.Sunil Mehta for the non-applicant No.2
Mr.Mahipal Bishnoi, Public Prosecutor
By way of this application, the applicant seeks
cancellation of bail granted by the Additional Sessions Judge,
Nagaur on 10.09.2008 to the non-applicant No.2 Hukma Ram
under Section 439 Cr.P.C. in relation to FIR No.79/2008 Police
Station, Khinvsar involving offences under Sections 366, 376
IPC.
It has been informed that in this matter, charge-sheet
has been filed but charges are yet to be framed. It has further
been informed that S.B.Cr.Misc.Petitioin No.1032/2009 Hukma
Ram Vs. State is pending in this Court as moved by the
accused in relation to the order passed by the learned Trial
Court declining to summon one DVD, allegedly carrying the
recording of the statement of prosecutrix.
The learned counsel appearing for the applicant in this
application for cancellation of bail argues that the learned
Sessions Judge was not justified in granting bail to the
2
accused particularly when there are specific allegations made
by the prosecutrix in her statement under Section 164 Cr.P.C.;
and that mere suggestion about incongruity in the statements
under Sections 161 and 164 Cr.P.C. could have hardly been
taken sufficient for grant of bail for there being no contradiction
on the material aspects of accusation.
After having heard the learned counsel for the parties
and after having taken into consideration the totality of facts
and circumstances and the present status of the trial, this
Court is unable to find the present one to be a case where
continuing with the liberty of the accused would not be
conducive to the fair trial of the matter nor could it be said that
the bail plea was allowed by the learned Additional Sessions
Judge, Nagaur on entirely irrelevant considerations.
In the totality of circumstances, at this stage, and on the
submissions as made, this Court does not find it justified to
cancel the bail granted to the non-applicant.
The application for cancellation of bail stands rejected.
Of course, it is made clear that none of observations
herein shall have any bearing on the merits of the case.
(DINESH MAHESHWARI),J.
MK