IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.5020/2010 Vidhata Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 25.05.2010 Hon'ble Mr. Justice Mohammad Rafiq Shri Nawal Singh Sikarwar, Counsel for petitioner Shri Amit Punia, Public Prosecutor #### By the Court:-
Heard learned counsel for petitioner as well as learned Public Prosecutor and perused the material made available to me during the arguments of the case.
Contention of learned counsel for petitioner is that the present case against the petitioner is registered on the allegation that while he was in custody of police in another case under Section 380 IPC he tried to flee from custody; in that case of Section 380 IPC the petitioner has already been enlarged on bail; in the present case he is in jail since 25.02.2010 and there is no other case registered against him; the petitioner is psychiatric patient; there is no other case against the petitioner except this.
Learned Public Prosecutor opposed the bail application.
After considering all the facts and circumstances of the case and without expressing any opinion on its merits and demerits, I deem it just and proper to release the accused-petitioner, namely, Vidhata Son of Gangaram on bail under Section 439 Cr.P.C., in FIR No.139/2010, Police Station Kotwali Dausa, District Dausa, for offence under Sections 224, 332 and 353 IPC, provided he furnishes a personal bond in the sum of Rs.30,000/- with two sureties of Rs.15000/- each to the satisfaction of the trial court for his appearance on all subsequent dates of hearing and as and when called upon to do so.
However, in case petitioner is found indulged in repeating the similar offence at any point of time the prosecution will be at liberty to apply for cancellation of his bail before the court below itself.
The bail application stands disposed of.
(Mohammad Rafiq) J.
//Jaiman//