IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.1525/2011 Samru Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 08.03.2011 Hon'ble Mr. Justice Mohammad Rafiq Shri Girish Khandelwal, counsel for petitioner Shri Amit Punia, Public Prosecutor #### By the Court:-
Heard learned counsel for petitioner as well as learned Public Prosecutor and perused the material made available to me during the arguments of the case.
Contention of learned counsel for petitioner is that present case is for offence under Sections 5 and 8 of the Rajasthan Bovine Animal (Prohibition of Slaughter and Regulation of Temporary Migration or Export) Act, 1995, maximum punishment of which is five years imprisonment. On the same date two cases were registered against petitioner. There is no other case previously registered against petitioner. Case is triable by a court of 1st Class Magistrate. Trial is likely to take a long.
Learned Public Prosecutor opposed the bail application.
After considering all facts and circumstances of case and without expressing any opinion on its merits and demerits, I deem it just and proper to release accused-petitioner, namely, Samru Son of Dhan Singh, Resident of Jarla, Police Station Gopalgarh, District Bharatpur (presently confined in District Jail, Alwar) on bail under Section 439 Cr.P.C., in FIR No.261/2010, Police Station Laxmangarh, District Alwar, for offence under Sections 5 and 8 of Rajasthan Bovine Animal (Prohibition of Slaughter and Regulation of Temporary Migration or Export) Act, 1995 provided he furnishes a personal bond in the sum of Rs.30,000/- with two sureties of Rs.15000/- each to the satisfaction of the trial court for his appearance on all subsequent dates of hearing and as and when called upon to do so.
However, in case petitioner is again found indulging in similar or any other offence at any point of time in future, the bail granted to him by this court in present case, would be liable to be cancelled at instance of prosecution on this ground alone and stipulation to this effect shall be inserted in bail bonds produced by petitioner.
The bail application stands disposed of.
(Mohammad Rafiq) J.
//Jaiman//