M.Cr.C. No. 5726/2010 22.06.2010
Shri B.K. Upadhyay, Counsel for the applicant.
Shri Ajay Tamrakar, Panel Lawyer for the State.
Heard on admission.
The petition is admitted for final hearing.
Shri Tamrakar, learned Panel Lawyer takes notice on
behalf of the State.
Case diary be called for.
Also heard on I.A. No.9046/2010, an application for
grant of adinterim bail.
Applicant is apprehending his arrest in Crime
No.136/2007 registered at Police Station Pipariya, District
Hoshangabad for the offence punishable under Sections
294, 323, 327, 506/34, 341, and 120B of I.P.C.
It is clear from Annexure P2 that this Court has
granted adinterim bail to coaccused Arjun Palia. Also in
M.Cr.C. No.5121/2010 this Court by order dated
24.05.2010 granted adinterim bail to accused Rajendra @
Rajju Mourya. In the circumstances, the applicant may
also be granted the relief of adinterim bail.
Considering the nature of allegations, but without
expressing any opinion on merit of the case, application
for grant of adinterim bail is allowed.
It is directed that in the event of arrest, applicant
Virendra Kumar Rajoria shall be released on bail on his
furnishing a personal bond in the sum of Rs.25,000/
(Rupees Twenty Five Thousand) with one solvent surety of
the like amount to the satisfaction of Arresting Officer
subject to compliance of terms and conditions as
enumerated in Section 438(2) of Cr.P.C.
I.A. No.9046/2010 stands allowed and disposed of.
List the case for final hearing in the week
commencing from 12th July, 2010.
C.C. as per rules.
(N.K.GUPTA)
JUDGE
mishra