High Court Rajasthan High Court - Jodhpur

Yashwant vs State on 17 July, 2009

Rajasthan High Court – Jodhpur
Yashwant vs State on 17 July, 2009
                               // 1 //

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
          AT PRINCIPAL SEAT, JODHPUR

                     ORDER
                       In
 S.B. Cr. Misc. Bail Application No.3388/2009

          {Yashwant Versus               The    State       of
          Rajasthan}

          Date of Order ::: 17th July, 2009

                      PRESENT
     HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN

Shri R.S. Chouhan, counsel for the petitioner
Shri Anil Joshi, 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       relevant      material

made available to me during the arguments of the

case.

It is contended on behalf of the

petitioner that petitioner is in judicial

custody for the last more than one month and

offence is triable by Magistrate, therefore, the

petitioner may be released on bail.

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 439,

Cr.P.C. Hence, it is directed that accused-

// 2 //

petitioner Yashwant S/o Nathu Lal be released on

bail under Section 439 Cr.P.C. in F.I.R. No.

308/2002, Police Station Nathdwara registered

under Section(s) 465, 409, 467, 420, 120-B 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//