High Court Rajasthan High Court

Prahlad And Ors vs State Of Rajasthan Through P.P on 10 September, 2009

Rajasthan High Court
Prahlad And Ors vs State Of Rajasthan Through P.P on 10 September, 2009

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR

ORDER

S.B. Criminal Misc. Bail Application No. 7005/2009
Prahlad @ Pradeep & ors. vs. State of Rajasthan

Dated : 10.09.2009

HON’BLE MR. JUSTICE MAHESH BHAGWATI

Mr. J.R. Tantia, for the petitioners.

Mr. G.S. Fauzdar, Public Prosecutor for the State.

This order governs the disposal of bail application filed under Section 439 of Cr.P.C. by Mr. J.R. Tantia Advocate on behalf of the applicants pertaining to F.I.R. No. 286/2009 at police station Cheepa Badod, District Baran, in the offences under Sections 143, 332, 353 and 452 of IPC as also Section 3 of SC/ST (Prevention of Attrocities) Act.

2. Heard the learned counsel for the petitioners and learned Public Prosecutor appearing for the State and perused the material on record.

3. Learned counsel for the petitioners has canvassed that they have been falsely implicated and are in no way connected with the commission of the offences of the instant case. They are innocent. They have been in custody for quite a long time, hence, they may granted indulgence of bail.

4. Learned Public Prosecutor appearing for the State has opposed the bail petition.

5. Having reflected over the submissions made at the bar and scanned the relevant material available on record, I, without expressing any opinion on the merits of the case, do feel inclined to grant bail to the accused petitioners.

6. It is, therefore, ordered that the accused petitioners namely Prahlad @ Pradeep S/o. Kishanlal; Manoj Mittal S/o. Poonam Chand; Pappu @ Sharif Khan S/o. Abdul Majeed; and Anil Kumar S/o. Brijmhan in F.I.R. No. 286/2009 at police station Cheepa Badod, District Baran, shall be released on bail on furnishing a personal bond each 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 they 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/-

s-17