High Court Rajasthan High Court

Pawan @ Pushpendra And Ors vs State Of Raj Asthan on 10 December, 2009

Rajasthan High Court
Pawan @ Pushpendra And Ors vs State Of Raj Asthan on 10 December, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH

S.B. Criminal Misc. Bail Application No.8777/09
Pawan @ Pushpendra & Ors. Versus State of Raj.
DATE OF ORDER     :       10/12/2009
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. Biri Singh Sinsinwar, for accused-petitioners
Mr. G.S. Fauzdar, Public Prosecutor 

***

Heard learned counsel for the parties and examined the challan papers and also order passed by the trial court.

Learned Counsel for the petitioners contended that initially an FIR was registered u/s.304-B IPC, but after completion of investigation, charge sheet was filed for the offence u/ss.306, 498-A & 201 IPC, investigation in the matter is complete and nothing is to be recovered and investigated from the accused persons. Petitioners are in judicial custody, therefore, accused-appellants be released on bail.

The aforesaid facts have not been disputed by learned Public Prosecutor.

After considering all the facts and circumstances of the case and without expressing any opinion on its merits and de-merits, I think it just and proper to release the accused-petitioners, namely, [1] Pawan @ Pushpendra, [2] Alha Singh & [3] Udal Singh S/o Shrinives on bail under Section 439 Cr.P.C., in FIR No.92/09, Police Station Sadar, Dholpur, registered under Sections 306, 498A & 201 IPC, provided, each of them furnishes a personal bond in the sum of Rs.25,000/- [Rupees twenty five thousand] together with one surety of the like amount to the satisfaction of the trial court for their appearance on all subsequent dates of hearing and as and when called upon to do so.

[NARENDRA KUMAR JAIN], J.

FRBOHRA8777Bail Appl-09 10-12.doc