High Court Rajasthan High Court

Pratap Singh And Others vs State Of Rajasthan Through P.P on 28 August, 2009

Rajasthan High Court
Pratap Singh And Others vs State Of Rajasthan Through P.P on 28 August, 2009

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR

ORDER

S.B. Criminal Misc. Bail Application No. 6486/2009
Pratap Singh & Anr. vs. State of Rajasthan

Dated : 28.08.2009

HON’BLE MR. JUSTICE MAHESH BHAGWATI

Mr. Ajay Singh, for the petitioner.

Mr. G.S. Fauzdar, Public Prosecutor for the State.

This order governs the disposal of bail application filed under Section 439 of Cr.P.C. by Mr. Ajay Singh Advocate on behalf of the applicants pertaining to F.I.R. No. 66/2009 at police station Mishroli District Jhalawar, in the offences under Sections 420 and 120-B of IPC.

2. Heard the learned counsel for the petitioners and learned Public Prosecutor appearing for the State and perused the material on record.

3. Learned counsel for the petitioners has canvassed that Raghu lal is alleged to have sold the agricultural land bearing Khasra No. 1283/2 to Shankar lal fraudulently by forging the document after taking consideration of Rs. 1 lakhs from Asha and Rajni. The petitioners are said to have been the attesting witnesses of the registered sale-deed. They have been falsely implicated and have got nothing to do with the sale and purchase of the agricultural land. He has further contended that Nand lal is neither the purchaser nor the buyer but he has filed this complaint no rhyme or reason. The petitioner has been custody since 10.8.2009, hence, they may be granted indulgence of bail as they are not the beneficiaries in this case.

4. Learned Public Prosecutor appearing for the State has opposed the bail petition.

5. Having reflected over the submissions made at the bar and scanned the relevant material available on record, I, without expressing any opinion on the merits of the case, do feel inclined to grant bail to the accused petitioners.

6. It is, therefore, ordered that the accused petitioners namely Pratap Singh S/o. Fateh Singh; and Poor Singh S/o. Fateh Singh in F.I.R. No. 66/2009 at police station Mishroli District Jhalawar, shall be released on bail on furnishing a personal bond of Rs.50,000/-together with two surety bonds in the sum of Rs. 25,000/- to the satisfaction of the learned trial Court with the stipulation that they shall appear before that Court on all dates of hearing and as and when called upon to do so till the trial is concluded.

(MAHESH BHAGWATI),J.

Mak/-

s-2