High Court Rajasthan High Court

Nisar Ahmed vs State Of Rajasthan Through P.P on 5 July, 2010

Rajasthan High Court
Nisar Ahmed vs State Of Rajasthan Through P.P on 5 July, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.5942/2010.

Nisar Ahmed 
Vs. 
State of Rajasthan 

Date of order :		           July 5, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Rajendra Singh Rathore for petitioner.
Shri G.S. Rathore, Public Prosecutor for State.
******

Heard learned counsel for petitioner and the learned Public Prosecutor for the State and perused the relevant documents placed before me.

Learned counsel for petitioner has argued that the offence for which he has been charge sheeted is one punishable under Section 8/29 of the NDPS Act, maximum sentence of which is six months imprisonment. He is already behind the bars for three & half months as he is in jail since 4/4/2010. Challan has been filed and trial of the case is likely to take a long.

Learned Public Prosecutor has opposed the bail application.

Considering the submissions made at the bar, the nature of accusation, the materials on record and all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.

In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Nisar Ahmed S/o Ismaile Shah shall be released on bail in FIR No.46/2010 P.S. Harnavadashahji for offence u/Ss.8/27 and 8/29 of the NDPS Act on his furnishing a personal bond in the sum of Rs.50,000/- together with two sureties in the sum of Rs.25,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial with the stipulation that he shall not repeat such offence in future and in case, he is again found committing similar offence, prosecution will be at liberty to apply for cancellation of his bail on this ground alone.

(MOHAMMAD RAFIQ), J.

anil