Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rafiq Vs. State of Rajasthan [JULY 19, 2017]
2017 Latest Caselaw 481 SC

Citation : 2017 Latest Caselaw 481 SC
Judgement Date : Jul/2017

    

Rafiq Vs. State of Rajasthan

[Criminal Appeal No.1209/2017 @ SLP (CRL.) No.1856/2017]

KURIAN, J.

1. Leave granted.

2. The appellant has approached this Court aggrieved by the impugned order dated 12.02.2016 passed the High Court of Judicature for Rajasthan at Jaipur in SB Criminal Misc. Second Bail Application No.2168/2016, declining to grant bail.

3. It may be noted here that the appellant had been languishing in the jail ever since 03.09.2010. By order dated 09.03.2017, this Court released him on bail, during the pendency of the trial.

4. In the facts and circumstances of the case, the order dated 09.03.2017 is made absolute and the Criminal Appeal is disposed of.

5. It is made clear that the observations made in the interim order regarding maximum punishment is certainly subject to further verification as to the period of 2 punishment.

6. The Criminal Appeal is disposed of in the above terms.

.................J. [KURIAN JOSEPH]

.................J. [R. BANUMATHI]

JULY 19, 2017;

NEW DELHI.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter