IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.5761/2011. Ramniwas Vs. State of Rajasthan Date of order : July 11, 2011. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Deshraj Kalwania for the petitioner. Shri Amit Poonia, Public Prosecutor for State. ******
Contention of the learned counsel for the petitioner is that offence against petitioner is one under Section 19/54 of the Excise Act, which is triable by the Magistrate of Ist Class. This is first offence of the petitioner. He would undertake not to similar offence in future.
Learned Public Prosecutor has opposed the bail application.
Having regard to the facts aforesaid and considering all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.
In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitionerRamniwas S/o Shri Pala Ram shall be released on bail in FIR No.289/2011 registered at P.S. Khetri, Jhunjhunu for offence under Section 19/54 of the Rajasthan Excise Act on his furnishing a personal bond in the sum of Rs.50,000/- together with two sureties in the sum of Rs.25,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial.
(MOHAMMAD RAFIQ), J.
anil