IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR
ORDER
S.B. Criminal Misc. Bail Application No. 6667/2009
Sundar vs. State of Rajasthan
Dated : 08.09.2009
HON’BLE MR. JUSTICE MAHESH BHAGWATI
Mr. Ravi Shankar Sharma, for the petitioner.
Mr. Amit Punia, Public Prosecutor for the State.
This order governs the disposal of bail application filed under Section 439 of Cr.P.C. by Mr. Ravi Shankar Sharma Advocate on behalf of the applicant Sundar pertaining to F.I.R. No. 425/2009 at police station Kotputali, Jaipur Rural, Jaipur, in the offences under Sections 454, 354, 376/511 of IPC.
2. Heard learned counsel for the petitioner as also learned Public Prosecutor appearing for the State and perused the relevant material available on record.
3. Learned counsel for the petitioner has canvassed that the police after completion of investigation has filed the charge-sheet in the court against the petitioner. He has been in custody for quite a long time and the case is pending trial, which is likely to take time, as such, he may be granted indulgence of bail.
4. Learned Public Prosecutor has opposed the bail petition on the ground that there is ample evidence on record against the petitioner.
5. Having considered the submissions made at the bar and carefully scanned the relevant material available on record, I, without expressing any opinion on the merits of the case, do feel inclined to grant indulgence of bail to the accused petitioner.
6. It is, therefore, ordered that the accused petitioner Sundar S/o. Chirangi Lal Meena in F.I.R. No. 425/2009 at police station Kotputali, Jaipur Rural, Jaipur shall be released on bail on furnishing a personal bond in the sum of Rs.30,000/- together with two surety bonds each in the sum of Rs. 15,000/-, to the satisfaction of the learned trial Court with the stipulation that he shall appear before that Court on all dates of hearing and as and when called upon to do so till the trial is concluded.
(MAHESH BHAGWATI),J.
Mak/-
1