// 1 // IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT PRINCIPAL SEAT, JODHPUR ORDER In S.B. Criminal Misc. Bail Application No. 2669/2009 {Prem Chand Versus State of Rajasthan} Date of Order ::: 28th July, 2009 PRESENT HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN Shri R.S. Choudhary, counsel for the petitioner Shri Anil Joshi, PP for the State of Rajasthan #### By the Court:
The learned counsel for the petitioner
argued that petitioner is in custody since last
more than 4 moths; charge sheet has been filed;
the quantity of contraband recovered is lessor
than the commercial quantity, therefore, he be
released on bail.
The learned PP, on the basis of case
diary, contended that apart from the quantity
of contraband recovered in the present case
which is more than lessor quantity, the
petitioner is a habitual offender and as many
as twenty-six cases were registered against
him, wherein in most of the cases, he was
convicted and at present three cases are still
pending against him.
// 2 //
After considering all the facts and
circumstances of the case; the quantity of
contraband recovered in the present case and
further that petitioner appears to be habitual
offender, I am not inclined to allow this
application and the same is, accordingly,
dismissed.
(NARENDRA KUMAR JAIN), J.
//DK//