High Court Rajasthan High Court

Hansraj And Anr vs State Of Rajasthan on 8 July, 2011

Rajasthan High Court
Hansraj And Anr vs State Of Rajasthan on 8 July, 2011
    

 
 
 

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

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.5292/2011.

Hansraj & Anr. 
Vs. 
State of Rajasthan 

Date of order :		             July 8, 2011. 

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri RDS Naruka for the petitioners.
Shri Amit Poonia, Public Prosecutor for State.
******

Contention of the learned counsel for the petitioners is that there is no specific overt act against the petitioner, which fact has not been disputed by the learned Public Prosecutor.

Having regard to the facts aforesaid and considering all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioners on bail.

In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioners Hansraj son of Shri Phool Singh and Jagguram son of Arjunlal shall be released on bail in FIR No.64/2011 registered at P.S. Khatushyam Ji Distt.Sikar for offence u/S.3/7 of the Essential Commodities Act, 1955 on their furnishing a personal bond in the sum of Rs.50,000/- together with two sureties in the sum of Rs.25,000/- each to the satisfaction of the concerned Court for their appearance before that court on all dates of hearing until conclusion of the trial.

(MOHAMMAD RAFIQ), J.

anil