Rajasthan High Court – Jodhpur
Swaroop Ram vs State on 15 December, 2009
                                1
(1)S.B.CRIMINAL MISC. BAIL APPLICATION NO.4952/2009
         Swaroop Ram Vs. The State of Rajasthan
(2)S.B.CRIMINAL MISC. BAIL APPLICATION NO.4953/2009
          Swaroop Ram Vs. The State of Rajasthan
 DATE OF ORDER            :     15th December 2009
       HON'BLE MR.JUSTICE DINESH MAHESHWARI
 Mr.Ramesh Purohit for the petitioner.
 Mr.Mahipal Bishnoi, Public Prosecutor for State.
                               ....
       These two bail applications, though relating to different
 FIRs but concerning the same accused petitioner             and
 involving similar   circumstances,   have    been   considered
 together; and are taken up for disposal by this common order.
       The petitioner is accused in two criminal cases pending
 since the year 2002 in the Court of Judicial Magistrate, Jayal
 for offence under Section 379 IPC.           For the petitioner
 remaining absent in these cases on 30.01.2009,          his bail
 bonds were forfeited; and thereafter,    he was arrested     on
 21.08.2009.   The bail applications as moved by the petitioner
 were declined by the learned Additional Sessions Judge,
 Nagaur    essentially for the reason that he had repeatedly
 jumped the bail and his bail bonds were earlier forfeited in the
 years 2004, 2007 and 2008 and such absence has caused the
 delay in disposal of the matter.
       The learned counsel for the petitioner has strenuously
 argued that the petitioner had all through attended the matter
 on substantial number of dates of hearing and it had, in fact,
 been for the absence of the co-accused Salim that the matter
 got prolonged; that there is no any         recovery suggested
                                      2
     against the petitioner    in these matters; and that he has
     remained in custody for sufficiently long time and deserves
     indulgence. However, the learned Public Prosecutor informs
     on instructions that practically the trial is nearing completion in
     these matters with only one witness remaining to be
     examined; and the matters are fixed in the Trial Court on 19th
     inst.
             At the given stage of trial, though this Court does not
     find it proper to pass an order for release of the petitioner on
     bail and, therefore, these bail applications are being rejected
     but then, in the totality of circumstances, it does appear
     appropriate and hence is observed that if the prosecution
     evidence is completed on 19th inst., the learned Trial Court
     shall endeavour to decide the matters without further loss of
     time; but if the evidence is not completed on 19.12.2009 for
     any reason and the matters remain pending, in that event, if
     the petitioner moves the applications for bail afresh, the
     same shall be considered by the learned Trial Court on their
     own merits irrespective of rejection of the earlier bail
     applications by the learned Sessions Judge or by this Court by
     this order.
             With the aforesaid observations, these bail applications
     moved on behalf of the petitioner Swaroop Ram s/o Sukha
     Ram stand rejected at this stage.
                                      (DINESH MAHESHWARI),J.
MK
 3
 S.B.CRIMINAL MISC. BAIL APPLICATION NO.4953/2009
Swaroop Ram Vs. The State of Rajasthan
DATE OF ORDER : 15th December 2009
HON’BLE MR.JUSTICE DINESH MAHESHWARI
 Mr.Ramesh Purohit for the petitioner.
Mr.Mahipal Bishnoi, Public Prosecutor for State.
This bail application stands rejected with observations at
this stage vide common order made in S.B.Cr.Misc.Bail
Application No.4952/2009 (Swaroop Ram Vs. State of
Rajasthan).
(DINESH MAHESHWARI),J.
MK