High Court Madhya Pradesh High Court

Ram Mani Patel vs The State Of Madhya Pradesh on 29 July, 2010

Madhya Pradesh High Court
Ram Mani Patel vs The State Of Madhya Pradesh on 29 July, 2010
                  M.Cr.C. No.5016/2010
29/07/2010
     Shri Sanjay Patel, Advocate for the applicant.
     Shri S.K.Kashyap, Public Prosecutor for the
respondent-State.

Heard both the parties.

Applicant is in custody in connection with
Crime No.65/2010 registered at Police Station
Hanumana District Rewa for the offence
punishable under Sections 294, 323, 324, 307,
506-B read with Section 34 of IPC, since
26/4/2010.

Learned counsel for the applicant submits
that the allegation against the present applicant is
that he assaulted twice to one victim Chameliya by
sword on her skull, but there is no grievous or
fatal injury found on the body of victim Chameliya.
At present she is out of danger and is discharged
from the hospital. The applicant is a reputed
citizen of the locality. He is in custody since
26/4/2010 and has no criminal past, therefore he
prays for bail.

Learned Public Prosecutor for the State
opposes the application.

After hearing aforesaid arguments and
looking to the facts and circumstances of the case,
without expressing any view on the merits of the
case, I am of the opinion that this is a fit case in
which bail may be granted to the applicant Ram
Mani Patel.

Therefore, the application of the present
applicant under Section 439 Cr.P.C is hereby
allowed. He be released on bail on furnishing a
bond in sum of Rs.20,000/- (Rupees twenty
thousand) with one surety bond of the same
amount to the satisfaction of the trial Court, to
appear before the trial Court on the dates given
by the concerned Court.

Certified copy as per rules.

(N.K.Gupta)
Judge

Ansari