1
S.B.CRIMINAL MISC. BAIL APPLICATION NO.2249/2009
(Kuldeep Jain Vs. State of Rajasthan)
Date of Order :: 24.04.2009
HON'BLE MR.H.R.PANWAR,J.
Mr.Jitendra Ojha, for the petitioner.
Mr.Ashok Prajapat, Public Prosecutor for State.
Heard learned counsel for the petitioner and
learned Public Prosecutor for the State. Perused the order
impugned. I have gone through the statement of the
prosecutrix, aged 28 years.
It is contended by learned counsel for the petitioner
that the prosecutrix was the consenting party. She went with
the petitioner at her own will and visited with him at various
places and stayed with him.
Learned Public Prosecutor opposed the bail
application.
Having regard to the facts and circumstances of the
case, without commenting on the merit of the case, I think it
just and proper to enlarge the accused petitioner on bail.
Accordingly, this bail application filed under Sec.
439 Cr.P.C. is allowed and it is directed that petitioner Kuldeep
Jain S/o Chand Jain be released on bail in FIR No.692/2008,
2
P.S. Hanumangarh Town 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.
NK