High Court Madhya Pradesh High Court

Bhagwandas vs The State Of Madhya Pradesh on 12 July, 2010

Madhya Pradesh High Court
Bhagwandas vs The State Of Madhya Pradesh on 12 July, 2010
                         M.Cr.C. No.6242/2010
12.7.2010
        Shri Manish Tiwari, counsel for the applicant.
        Shri Akhilendra Singh, Public Prosecutor                  for the
respondent/State.

Heard on IA. No.10423/2010, an application for
urgent hearing.

Since case diary is available, application is
allowed.

Heard both the parties.

Case diary of Crime No.353 of 2009 registered at
Police Station Kotwali, District Tikamgarh for offence
punishable under Sections 376, 506 of I.P.C is
perused.

The applicant is arrested in connection to the
aforesaid crime on 16.6.2010.

Learned counsel for the applicant submits that
the applicant is a young youth of 25 years of age and
he has no criminal past. The prosecutrix is also 23
year. The alleged incident took place on 7.6.2010
whereas FIR was lodged on 8.6.2010. No internal or
external injury was found on the body of the
prosecutrix. He is in custody since 16.6.2010.
Therefore, he prays for bail.

Learned Public Prosecutor opposes the bail
application.

After perusing the case diary and hearing
aforesaid arguments, without expressing any view on
the merits of the case, I am of the opinion that this is
a fit case in which bail may be granted to the
applicant namely Bhagwandas.

Therefore, application of the applicant
Bhagwandas under Section 439 Cr.P.C. is hereby
allowed. He be released on bail on furnishing of a
bond in sum of Rs.30,000/- (Rupees thiry thousand)
with one surety bond of the like sum to the
satisfaction of CJM, Tikamgarh to appear before the
committal Court and trial Court on the dates given by
the concerned Court.

Certified copy if applied.

(N.K. Gupta)
Judge
bina