IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR S.B. CR.MISC.BAIL APPLICATION NO.6408/2010 Madho Singh Vs. State Date of order : 28/7/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Anil Jain for the petitioner. Shri Amit Punia, P.P. for the State. Shri R.K. Gaur for the complainant. ******
Heard learned counsel for the petitioner, learned Public Prosecutor for the State, learned counsel for the complainant and perused the relevant documents placed before me.
Learned counsel for the petitioner has submitted that the cross cases have been registered in the present case by both the parties. In the case registered against the petitioner Section 307/34 of IPC has been added whereas pallet injuries have been sustained by deceased on his hand and leg and not on any vital part of body. Challan has already been filed. Co-accused Mangal Singh has been enlarged on bail by coordinate bench of this Court vide order dated 25.6.2010. There is no other case against the petitioner.
Learned Public Prosecutor and learned counsel for the complainant have opposed the bail application.
Without expressing any opinion on the merits of this case but taking into consideration all the facts and circumstances of the case, I deem it appropriate 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 Madho Singh S/o Mangal Singh shall be released on bail in F.I.R. No.110/2010, P.S. Kanchanpur, Distt. Dholpur for offence u/s.143, 323, 341, 307/34, 149, 325 of IPC on his furnishing a personal bond in the sum of Rs.30,000/- together with two sureties in the sum of Rs.15,000/- each to the satisfaction of the trial Court for his appearance before that court on all dates of hearing and as and when called upon to do so till conclusion of the trial.
(MOHAMMAD RAFIQ), J.
RS