High Court Rajasthan High Court

Prithavi Singh vs State Of Rajasthan on 23 June, 2010

Rajasthan High Court
Prithavi Singh vs State Of Rajasthan on 23 June, 2010
    

 
 
 

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

O R D E R

S.B. CR.MISC.BAIL APPLICATION NO.5627/2010.

Prithavi Singh
Vs. 
State of Rajasthan 

Date of order :		              23/6/2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ VJ

Shri Dileep Singh Jadaun for petitioner.
Shri Amit Poonia, Public Prosecutor for State.
******

Heard learned counsel for petitioner, learned Public Prosecutor for the State and perused the relevant documents placed before me.

Contention of the learned counsel for petitioner is that principal accused Janak Singh has already been enlarged on bail by order of this Court dated 26/5/2010 passed in S.B.Cr.Misc.Bail Application No.2861/2010. Petitioner was arrested on 22/8/2009 and since then, he is in jail. Trial of the case will take a long. There is no other case pending against the petitioner.

Learned Public Prosecutor has also opposed the bail application.

Considering the submissions made at the bar, the nature of accusation, the materials on record and all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.

In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Prithavi Singh S/o Shri Ghanshyam Singh shall be released on bail in FIR No.316/2009 P.S. Harmada, District Jaipur Rural for offence u/S.382 IPC on his furnishing a personal bond in the sum of Rs.50,000/- together with two sureties in the sum of Rs.25,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial.

(MOHAMMAD RAFIQ), VJ.

anil