Rajasthan High Court – Jodhpur
Kishan Lal vs State on 20 July, 2009
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
S.B.Criminal Misc. Bail Application NO.2667/09
Kishan Lal Vs. State of Rajasthan
Date of order :: 20th July, 2009
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr.Anil Kaviraj, for the petitioner.
Mr.Ashok Prajapat,P.P.
Heard learned counsel for the petitioner
as well as learned Public Prosecutor and
perused the material/case diary made available
to me during the arguments of the case.
It is contended on behalf of the
petitioner that petitioner is in judicial
custody, the investigation is complete and
challan has been filed against him. The
conclusion of trial is likely to take some
time 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-petitioner namely Kishan lal S/o
2
Bhomji, be released on bail under Section 439
Cr.P.C.,in FIR No.55/09 Police Station
Salmgarh, District Pratapgarh, registered
under Section 16/54 Excise Act 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 on all subsequent dates of hearing
and as and when called upon to do so.
(NARENDRA KUMAR JAIN), J.
ns.