Rajasthan High Court – Jodhpur
Sanjay Kumar vs State on 21 July, 2009
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
S.B.Criminal Misc. Bail Application NO.3641/09
Sanjay Kumar Vs. State of Rajasthan
Date of order :: 21st July, 2009
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr.D.L.Rawla, for the petitioner.
Mr.Aneesh Bhurat,P.P.
Heard learned counsel for the petitioner
as well as learned Public Prosecutor and
perused the material/case diary made available
to me during the arguments of the case.
It is contended on behalf of the
petitioner that investigation in the matter is
complete and challan has been filed in the
case, the co-accused Jagdish has been granted
bail by this court under Section 439 Cr.P.C.
in S.B.Criminal Miscellaneous Bail Application
NO. 3737/09 and the case of present petitioner
is similar with the case of co-accused who has
been granted bail by this court.
After considering the submissions of
learned counsel for the parties, examining the
record and the facts and circumstances of the
case, but without expressing any opinion on
its merits and demerits, I think it fit and
proper to allow this application under Section
2
439 Cr.P.C. Hence, it is directed that
accused-petitioner namely Sanjay Kumar S/o
Shri Hemraj, be released on bail under Section
439 Cr.P.C.,in FIR No.217/09 Police Station
Rawatsar, District Hanumangarh,registered
under Sections 457,380 IPC provided he
furnishes a personal bond in the sum of Rs.
25,000/-(Rupees Twenty Five Thousand only)
together with one surety of the like amount to
the satisfaction of the trial court for his
appearance on all subsequent dates of hearing
and as and when called upon to do so.
(NARENDRA KUMAR JAIN), J.
ns.