1
S.B.CRIMINAL MISC. BAIL APPLICATION NO.2258/2009
(Prem Singh Vs. State of Rajasthan)
Date of Order :: 24.04.2009
HON'BLE MR.H.R.PANWAR,J.
Mr.Digvijay Singh Rathore, for the petitioner.
Mr.Ashok Prajapat, Public Prosecutor for State.
Heard learned counsel for the petitioner and
learned Public Prosecutor for the State. Perused the order
impugned.
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 Prem
Singh S/o Bheru Singh be released on bail in FIR No.86/2009,
P.S. Kotwali, 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