Rajasthan High Court – Jodhpur
Rafiq & Anr vs State on 5 November, 2009
1 41 S.B. CRIMINAL MISC. BAIL APPLICATION NO.5559/2009. Rafiq & Anr. Vs. The State of Rajasthan Date of Order :: 5th November 2009. HON'BLE MR. JUSTICE DINESH MAHESHWARI Mr. Rahul Bhati, for the petitioners. Mr. O.P. Singaria, Public Prosecutor. ... The petitioners, accused of offences under Sections 3, 5, 6, 8, 9 and 10 of the Rajasthan Bovine Animal (Prohibition of Slaughter & Regulation of Temporary Migration or Export) Act, 1995, seek bail under Section 439 Cr.P.C. It is submitted that the petitioners are in custody since 19.08.2009 and have not been involved in any other criminal case; and that the challan has been filed in this matter on 25.10.2009. Having heard the learned counsel for the petitioners and the learned Public Prosecutor, having examined the material placed for perusal, and having regard to the overall circumstances, it appears just and proper to enlarge the accused petitioners on bail; but as the petitioners are said to be the residents of the State of Madhya Pradesh, it appears appropriate to put them to the condition that one of the sureties standing for them shall be from the State of Rajasthan. 2 Accordingly, this bail application under Section 439 Cr.P.C. is allowed and it is directed that the petitioners Rafiq S/o Allanoor and Mubarik S/o Vasal Khan be released on bail in relation to FIR No. 260/2009, Police Station Goverdhan Vilas, District Udaipur provided each of them executes a personal bond in the sum of Rs. 50,000/- (Rupees Fifty Thousand) with two sound and solvent sureties in the sum of Rs. 25,000/- (Rupees Twenty Five Thousand) each, one of whom shall be the resident of the State of Rajasthan, to the satisfaction of learned Trial Court for their appearance before that court on each and every date of hearing and whenever and wherever called upon to do so till the completion of trial. (DINESH MAHESHWARI), J.
/Mohan/