1
25 S.B.CRIMINAL MISC. BAIL APPLICATION NO.6145/2009
Ramjas @ Ramu Vs. The State of Rajasthan
DATE OF ORDER : 11th December 2009
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.J.D.S.Bhati,for the petitioner.
Mr.Mahipal Bishnoi,Public Prosecutor for State.
....
BY THE COURT
The petitioner is accused of offence under Section 19/54
of the Rajasthan Excise Act and has moved this application for
bail under Section 439 Cr.P.C.
Having heard the learned counsel for the petitioner, the
learned Public Prosecutor and having taken into
comprehension the overall facts and circumstances including
the fact that the petitioner was allegedly driving his own
pickup van carrying about 65 cartons containing liquor bottles
and quarters and he allegedly ran away from the site on
10.10.2009 and could be nabbed only on 11.11.2009; and
further when the learned Public Prosecutor has pointed out
that the petitioner had been involved in another criminal case,
this Court does not feel persuaded to grant indulgence to the
petitioner at this stage.
Accordingly, the bail application moved on behalf of the
petitioner Ramjas @ Ramu s/o Harchand under Section 439
Cr.P.C. stands rejected at this stage.
(DINESH MAHESHWARI),J.
s.soni