Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinod Jatav vs The State Nct Of The Delhi
2005 Latest Caselaw 886 Del

Citation : 2005 Latest Caselaw 886 Del
Judgement Date : 26 May, 2005

Delhi High Court
Vinod Jatav vs The State Nct Of The Delhi on 26 May, 2005
Equivalent citations: 120 (2005) DLT 663
Author: B D Ahmed
Bench: B D Ahmed

JUDGMENT

Badar Durrez Ahmed, J.

1. The application for bail had been filed by the present petitioner before the learned Additional Sessions Judge which was disposed of by a one line order which reads as under:-

"Heard. No ground for bail at this stage dismissed."

2. While allowing or rejecting a bail application, the courts and particularly the Sessions Court must disclose some grounds so that one can discern as to whether there has been a proper application of mind or not. This fact has been stated in so many decisions of the Supreme Court and in the recent decision in the case of Ranjitsing Brahmajeetsing Sharma v. State of Maharashtra: 2005 AIR SCW 2215, the Supreme Court held, in para 56 of the said decision, as under:-

"It is, furthermore, trite that for the purpose of considering an application for grant of bail, although detailed reasons are not necessary to be assigned, the order granting bail must demonstrate application of mind at least in serious cases as to who the applicant has been granted or denied the privilege of bail."

3. In this view of the matter, it is appropriate that this matter be remanded to the learned Additional Sessions Judge for consideration of the bail application afresh and the same may be disposed of after giving reasons. It is not necessary that the reasons should be lengthy. The only thing that is required is that there must be an indication in the order that the court has considered the case in its proper perspective. The petitioner's application shall be disposed of within a period of 10 days.

With these directions, this application stands disposed of.

The petitioner is at liberty to approach this court. dusty.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter