1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Application No.2731/2009
{Bhagirath Ram Versus State of
Rajasthan}
Date of Order ::: 15th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Farzand Ali, counsel for the petitioner
Shri Ashok Prajapat, PP for the State of
Rajasthan
####
By the Court:
Heard learned counsel for the
petitioner(s) as well as learned Public
Prosecutor and perused the material made
available to me during the arguments of the
case.
It is contended on behalf of the
petitioner that there are cross cases in the
present case, wherein accused petitioner has
also sustained three injuries; the investigation
is complete and challan has been filed; the
petitioner was arrested way back on 13th April,
2009 and he is in judicial custody since 1st May,
2009; and the trial of the case is likely to
take time.
After considering the submissions of
learned counsel for the parties, examining the
2
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 439,
Cr.P.C. Hence, it is directed that accused-
petitioner Bhagirath Ram S/o Shri Bhura Ram be
released on bail under Section 439 Cr.P.C. in
F.I.R. No. 78/2009, Police Station Luni
(Jodhpur) registered under Section(s) 341, 323,
447, 324, 307 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 before that
Court on all subsequent dates of hearing and as
and when called upon to do so.
(NARENDRA KUMAR JAIN), J.
//DK//