// 1 // IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT PRINCIPAL SEAT, JODHPUR ORDER In S.B. Cr. Misc. Bail Appl. No.4051/2009 {Mohammed Umar Vs. The State of Rajasthan} Date of Order ::: 12th August, 2009 PRESENT HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN Shri Sanjay Mathur, Counsel for petitioner Shri Anees Bhurat, PP for the State #### By the Court:
Learned counsel for petitioner submits
that truck, in dispute, had already been sold
by the petitioner and he has wrongly been
impleaded as an accused in the present case.
I have considered the submissions of
learned counsel for the petitioner in the light
of reasons assigned by the Sessions Judge,
Dungarpur, in its order dated 30th June, 2009,
wherein it is mentioned that charge-sheet has
already been filed in the matter; the
petitioner is a registered owner of the truck
in dispute; a standing non-bailable warrant has
also been issued against the petitioner. It is
relevant to mention that the Rajasthan Excise
Act, 1950 has been amended vide Notification
dated 6th June, 2007.
// 2 //
After considering all the facts and
circumstances of the case, I am not inclined to
allow this application under Section 438,
Cr.P.C., and the same is accordingly dismissed.
(NARENDRA KUMAR JAIN), J.
//Jaiman//