1
27 S.B.CRIMINAL MISC. BAIL APPLICATION NO.5240/2009
Vikram Singh Vs. The State of Rajasthan
DATE OF ORDER :: 9th November 2009.
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr. Pankaj Sharma, for the petitioner.
Mr. M.A.Bhurat, Public Prosecutor for State.
....
BY THE COURT:
The petitioner is accused of the offence under Section
8/20 NDPS Act; and has moved this application for bail under
Section 439 Cr.P.C.
It appears from the order dated 05.09.2009 as passed
by the Special Judge, NDPS Cases, Hanumangarh that the
petitioner is accused of carrying 2 kilograms and 400 grams of
ganja illegally; that though he was granted bail by this Court
and was released on 11.06.2007 but failed to appear before
the Court on 13.12.2007; that though he was again released
on bail on 16.01.2008 but yet again remained absent on
27.09.2008 but was again released on bail on 22.10.2008.
It has been pointed out by the learned Special Judge
that the petitioner remained absent, yet again, on 11.06.2009
and non-bailable warrant issued in his relation came un-
executed on 16.07.2009 and then, he was arrested only on
16.08.2009.
The petitioner suggested, while seeking bail this time,
that he could not attend the Court on 11.06.2009 for the bus
arriving late but the learned Trial Court observed, and rightly
so, that for such a reason, he could have definitely appeared
before the Court in the late hours or the next day or at least on
the next date of hearing; but he did not.
The conduct of the petitioner does not inspire
confidence; and in the overall circumstances, this Court is not
inclined to extend him any further indulgence.
Accordingly, this bail application moved on behalf of the
petitioner Vikram Singh S/o Vishal Singh under Section 439
Cr.P.C. stands rejected.
s.soni (DINESH MAHESHWARI), J.