High Court Rajasthan High Court

Ajay Singh vs State Of Rajasthan Through P.P on 8 December, 2009

Rajasthan High Court
Ajay Singh vs State Of Rajasthan Through P.P on 8 December, 2009
    

 
 
 

 S.B. Criminal Miscellaneous Bail Application No.9943/2009
Ajay Singh Vs. State

Date of Order      ::::      08/12/2009

Hon'ble Mr. Justice Dalip Singh

Mr. T.S. Rathore, Counsel for the Petitioner
Mr. Pradeep Shrimal, Public Prosecutor for State 
				    ***						

Heard learned counsel for the accused-petitioner as well as the learned Pubic Prosecutor for the State and perused the case-diary, papers, which have been submitted as well as the order passed by the learned Court below.

In the facts and circumstances of the present case, without expressing any opinion on the merits of the case, I deem it just and proper to enlarge the accused-petitioner Ajay Singh son of Shri Ram Avtar Singh, on bail under Section 439 Cr.P.C. during the pendency of the trial on his furnishing a personal bond in the sum of Rs.50,000/- (Rupees fifty thousand only) and two sureties in the sum of Rs.25,000/- each to the satisfaction of the learned trial Judge for his appearance before the trial Court as and when called upon to do so.

The bail application is accordingly disposed of.

(Dalip Singh), J.

ashok/