1
(1)S.B.CRIMINAL MISC. BAIL APPLICATION NO.4952/2009
Swaroop Ram Vs. The State of Rajasthan
(2)S.B.CRIMINAL MISC. BAIL APPLICATION NO.4953/2009
Swaroop Ram Vs. The State of Rajasthan
DATE OF ORDER : 15th December 2009
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.Ramesh Purohit for the petitioner.
Mr.Mahipal Bishnoi, Public Prosecutor for State.
....
These two bail applications, though relating to different
FIRs but concerning the same accused petitioner and
involving similar circumstances, have been considered
together; and are taken up for disposal by this common order.
The petitioner is accused in two criminal cases pending
since the year 2002 in the Court of Judicial Magistrate, Jayal
for offence under Section 379 IPC. For the petitioner
remaining absent in these cases on 30.01.2009, his bail
bonds were forfeited; and thereafter, he was arrested on
21.08.2009. The bail applications as moved by the petitioner
were declined by the learned Additional Sessions Judge,
Nagaur essentially for the reason that he had repeatedly
jumped the bail and his bail bonds were earlier forfeited in the
years 2004, 2007 and 2008 and such absence has caused the
delay in disposal of the matter.
The learned counsel for the petitioner has strenuously
argued that the petitioner had all through attended the matter
on substantial number of dates of hearing and it had, in fact,
been for the absence of the co-accused Salim that the matter
got prolonged; that there is no any recovery suggested
2
against the petitioner in these matters; and that he has
remained in custody for sufficiently long time and deserves
indulgence. However, the learned Public Prosecutor informs
on instructions that practically the trial is nearing completion in
these matters with only one witness remaining to be
examined; and the matters are fixed in the Trial Court on 19th
inst.
At the given stage of trial, though this Court does not
find it proper to pass an order for release of the petitioner on
bail and, therefore, these bail applications are being rejected
but then, in the totality of circumstances, it does appear
appropriate and hence is observed that if the prosecution
evidence is completed on 19th inst., the learned Trial Court
shall endeavour to decide the matters without further loss of
time; but if the evidence is not completed on 19.12.2009 for
any reason and the matters remain pending, in that event, if
the petitioner moves the applications for bail afresh, the
same shall be considered by the learned Trial Court on their
own merits irrespective of rejection of the earlier bail
applications by the learned Sessions Judge or by this Court by
this order.
With the aforesaid observations, these bail applications
moved on behalf of the petitioner Swaroop Ram s/o Sukha
Ram stand rejected at this stage.
(DINESH MAHESHWARI),J.
MK
3
S.B.CRIMINAL MISC. BAIL APPLICATION NO.4953/2009
Swaroop Ram Vs. The State of Rajasthan
DATE OF ORDER : 15th December 2009
HON’BLE MR.JUSTICE DINESH MAHESHWARI
Mr.Ramesh Purohit for the petitioner.
Mr.Mahipal Bishnoi, Public Prosecutor for State.
This bail application stands rejected with observations at
this stage vide common order made in S.B.Cr.Misc.Bail
Application No.4952/2009 (Swaroop Ram Vs. State of
Rajasthan).
(DINESH MAHESHWARI),J.
MK