1
S.B.CRIMINAL MISC. BAIL APPLICATION NO.2235/2009
(Poonama Ram Vs. State of Rajasthan)
Date of Order :: 24.04.2009
HON'BLE MR.H.R.PANWAR,J.
Mr.K.R.Choudhary, for the petitioner.
Mr.Mahipal Bishnoi, Public Prosecutor for State.
Heard learned counsel for the petitioner and
learned Public Prosecutor for the State. Perused the order
impugned as well as police investigation case diary. I have
carefully gone through the statement of the witness Thakara
Ram.
From the perusal of the statement of witness
Thakara Ram, it appears that the allegation of causing damage
by burn to the bus is against the co-accused Rau Ram and Joga
Ram. It is alleged that these two persons after hiring the
Bolero Jeep, sprinkled petrol over the bus of complainant and
burnt the same in the night while it was parked. So far as the
present petitioner is concerned, he was sitting on the rear seat
of Bolero jeep throughout and he did not get down from the
Bolero jeep and therefore, the case of the present petitioner is
distinguishable from that of co-accused Rau Ram and Joga
Ram.
2
Having regard to the facts and circumstances of the
case, without commenting on the merit of the case, I think it
just and proper to enlarge the accused petitioner on bail.
Accordingly, this bail application filed under Sec.
439 Cr.P.C. is allowed and it is directed that petitioner
Poonama Ram S/o Rama Ram be released on bail in FIR
No.20/2009, P.S.Gudamalani, District Barmer provided he
executes a personal bond for a sum of Rs.20,000/- with two
sound and solvent sureties in the sum of Rs.10,000/- each to
the satisfaction of learned trial court for his appearance before
that court on each and every date of hearing and whenever
called upon to do so till the completion of the trial.
(H.R.PANWAR), J.
NK