High Court Rajasthan High Court

Smt Majidan vs State Of Rajasthan Through P P on 2 August, 2010

Rajasthan High Court
Smt Majidan vs State Of Rajasthan Through P P on 2 August, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
BENCH AT JAIPUR

ORDER
IN
S.B. Cr. Misc. Bail Application No.6017/2010

Smt. Majidan Vs. State of Rajasthan through Public Prosecutor

Date of Order :::  02.08.2010

HON'BLE MR. JUSTICE RAGHUVENDRA S. RATHORE

Shri	Mohd. Iqbal Khan, Counsel for petitioner
Shri	G.S. Rathore, Public Prosecutor
Shri Aatish Jain, Counsel for complainant
####

By the Court:-

Heard learned counsel for the parties.

The allegation against petitioner Smt. Majidan is inter-alia under Sections 302 and 109 IPC. Taking into consideration the overall facts and circumstances of the case and without expressing any opinion on the merits of the case, I deem it just and proper to enlarge the petitioner on bail.

Consequently the bail application is allowed and it is ordered that the accused petitioner Smt. Majidan Wife of Shri Shyodan, by caste Mev, Resident of Kemasa, Police Station Govindgarh, District Alwar, in F.I.R. No.68/2010 registered at Police Station Govindgarh, District Alwar for offence under Sections 143, 323, 341, 325, 308, 302, 109 IPC, be released on bail, provided she furnishes a personal bond of Rs.50,000/- and two sureties of Rs.25,000/- each to the satisfaction of the learned trial court with the stipulation to appear before that Court on all dates of hearing and as and when called upon to do so.

(Raghuvendra S. Rathore) J.

//Jaiman//