// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Appl. No.3678/2009
{Kaka Singh and Another Vs. The
State of Rajasthan}
Date of Order ::: 23rd July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri M.K. Garg, Counsel for petitioners
Shri Anees Bhurat, PP for the State
####
By the Court:
The petitioners have preferred this
petition under Section 438, Cr.P.C., on the
ground that, after investigation of the case,
the police submitted a Final Report in the case
but, on protest petition, the learned Judicial
Magistrate, 1st Class, Anoopgarh, took
cognizance of the matter. The Additional
Sessions Judge, Anoopgarh, who rejected the
bail application of the petitioner under
Section 438, Cr.P.C., vide order dated 4th
July, 2009, has observed that, while taking
cognizance of the offence, the learned trial
court has only issued bailable warrant against
the petitioners. The learned counsel for
petitioners is unable to satisfy this court as
to when the accused-persons have been summoned
// 2 //
through non-bailable warrants. This fact is
neither clear from the order of the Additional
Sessions Judge nor from any document referred
by learned counsel for petitioners. In these
circumstances I am of the view that the present
application under Section 438, Cr.P.C., is not
maintainable and the same is accordingly
dismissed.
However, it is made clear that in case
accused-persons have been summoned through non-
bailable warrants then it will be open for the
petitioners to move a fresh bail application
before the Additional Sessions Judge,
Anoopgarh, District Sriganganagar.
(NARENDRA KUMAR JAIN), J.
//Jaiman//