// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Application No.2717/2009
{Pratap Singh Versus State of
Rajasthan}
Date of Order ::: 16th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri R.K. Charan, counsel for the petitioner
Shri B.S. Rathore, counsel for the complainant
Shri Anil Joshi, PP for the State
####
By the Court:
Heard learned counsel for the petitioner(s) as well as learned Public Prosecutor and perused the relevant material
made available to me during the arguments of the
case.
It is contended on behalf of the
petitioner that investigation in the matter is
complete and challan has already been filed in
the case; the petitioner is behind the bar since
15th April, 2009, therefore, looking to the
nature of offence, indulgence of bail under
Section 439 Cr.P.C. may be granted to the
petitioner.
After considering the submissions of
learned counsel for the parties, examining the
record and the facts and circumstances of the
// 2 //
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 Pratap Singh S/o Chattar Singh be
released on bail under Section 439 Cr.P.C. in
F.I.R. No. 144/2007, Police Station Sendra,
District Pali registered under Section(s) 420,
379, 406/120-B IPC, provided he furnishes a
personal bond in the sum of Rs. 50,000/-(Rupees
Fifty Thousand only) together with one surety of
the like amount to the satisfaction of the trial
court for his appearance before that Court on
all subsequent dates of hearing and as and when
called upon to do so.
(NARENDRA KUMAR JAIN), J.
//DK//