IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR
ORDER
S.B. Criminal Misc. Bail Application No. 6492/2009
Balram Meena vs. State of Rajasthan
Dated : 28.08.2009
HON’BLE MR. JUSTICE MAHESH BHAGWATI
Mr. Ashindra Gautam, for the petitioner.
Mr. Amit Punia, Public Prosecutor.
This order governs the disposal of bail application filed under Section 439 of Cr.P.C. by Mr. Ashindra Gautam Advocate on behalf of the applicant Balram Meena pertaining to F.I.R. No. 316/2009 of Police Station Kotwali, Sawai Madhopur, District Sawai Madhopur in the offences under Sections 379 of IPC.
2. Heard the learned counsel for the petitioner as also the learned Public Prosecutor appearing for the State and perused the relevant material available on record.
3. Learned counsel for the petitioner has contended that he has been falsely implicated and is in no way connected with the commission of the offences of the instant case. The petitioner has been custody for quite a long time and the case is pending investigation, hence, he may be granted indulgence of bail.
4. Learned Public Prosecutor has opposed the bail application primarily on the ground that seven other criminal cases of alike nature are pending against him and he is a habitual offender, as such, bail petition may be dismissed.
5. Having considered the submissions made at the bar and scanned the relevant material on record, it is noticed that seven other criminal cases of alike nature are pending against him. Hence, I do not feel inclined to grant bail to the petitioner and the same deserves to be dismissed.
6. In the result, the bail petition filed under Section 439 of Cr.P.C. on behalf of the accused-petitioner Balram Meena stands dismissed.
(MAHESH BHAGWATI)J.
Mak/-
2