1
S.B.Cr.Misc. II Bail App. No. 6368/2008
(Lala Ram @ Het Ram Vs. State of Rajasthan)
Date of order : 17/11/2008
HON'BLE MR.H.R.PANWAR, J.
Mr. M.K.Garg for the petitioner.
Mr. Ashok Upadhyay, Public Prosecutor.
This is second bail application.
Heard learned counsel for the petitioner and the Public
Prosecutor for the State.
While dismissing the earlier bail application, the petitioner was
granted liberty to file fresh bail application after the statement of first
informant Satish Kumar is recorded by order dated 14.11.2007.
Learned counsel for the petitioner submits that now Satish Kumar has
been examined as PW-1 on 06.10.2008. He has placed on record the
statement of Satish Kumar.
It is contended by learned counsel for the petitioner that Satish
Kumar in his statement has admitted that for preceding two years
from the date of occurrence, he did not meet his sister Sushma who
said to have committed suicide, therefore, for two years from the date
of occurrence, this witness cannot be said to have acquired knowledge
whether the petitioner subjected her to cruelty or harassment etc.
Keeping in view the facts and circumstances of the case and the
statement of Satish Kumar PW-1, without commenting on the merit of
the case, I think it just and proper to enlarge the accused petitioner
on bail.
2
Accordingly, this bail application filed under Sec. 439 Cr.P.C. is
allowed and it is directed that petitioner Lala Ram @ Het Ram S/o
Nathu Ram be released on bail in FIR No.116/07 P.S. Mahila Thana,
Sri Ganganagar, 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.
RP