JUDGMENT
B.R. Arora, J.
1. Hear learned Counsel for the petitioner and the learned Public Prosecutor.
2. The petitioner is appearing in the Senior Secondary (Academy) Examination, 1993, conducted by the Board of Secondary Education, Rajasthan, Ajmer. His form has been accepted and the permission by the Jail Authority has also been granted. The petitioner has also placed on record the admission card issued to the petitioner by the Board of Secondary Education Rajasthan, Ajmer, as well as the programme of the examination. From the programme of the examination it is clear that the examination will commence on March 26, 1993 and will last up to April 17, 1993. As the petitioner is appearing in the Senior Secondary (Academy Examination, 1993, of Board of Secondary Education, Rajasthan, Ajmer, after taking permission from the Jail Authorities, we, therefore, think it proper in the interest of justice to grant parole to the petitioner w.e.f. 25th March, 1993 to April 18, 1993.
3. It is, therefore, ordered that the petitioner Godu Ram Bhati S/o Puna Ram may be released on bail for a period 23th March, 1993 to April 18, 1993 provided he furnishes a personal bond in the sum of Rs. 50,000/- (Rupees fifty thousand only) with two sureties of 25,000/- (Rupees twenty five thousand only) each to the satisfaction of the learned District & Sessions Judge, Jodhpur, and provided further the petitioner gives an undertaking that he will surrender himself before the Superintendent Central Jail, Jodhpur, on or before April 18, 1993.