Rajasthan High Court – Jodhpur
Shiv Kumar vs State on 16 July, 2009
1 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc. Bail Application NO.2275/09 Shiv Kumar Vs. State of Rajasthan Date of order :: 16th July, 2009 HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN Mr.Rajesh Panwar, for the petitioner. Mr.Anil Joshi,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 as per direction of this court the petitioner appeared before the Investigating Officer for his interrogation and he has been interrogated fully by the Investigating Officer therefore, now his presence is not required and even if as and when his presence will be required then he will make himself present before the Investigating Officer. It is further contended that the petitioner is an advocate and there is no specific allegations against him, his role during investigation is such a kind of nature that cannot connect him with the crime. Therefore, petitioner may be granted benefit of 2 Section 438 Cr.P.C. Learned Public Prosecutor admits that the petitioner has been interrogated by the Investigating Officer as per direction of this court. Taking into consideration all the facts and circumstances of the case and without expressing any opinion on merits and demerits of the case, I allow this bail application under Section 438 Cr.P.C. Therefore, the S.H.O./I.O. Of the Police Station Hathi Pol, Udaipur is directed that in the event of arrest of the petitioner Shiv Kumar S/o Dr.Badri Lal Upadhayay in FIR No.60/09, registered under sections 420,467,468,470 and 471 IPC he shall enlarge him on bail provided he furnishes a personal bond in the sum of Rs.25,000/-(Rupees Twenty Five Thousand only) with one surety of the like amount to his satisfaction on the following conditions:- (1)He shall make himself available for interrogation by Investigating Officer as and when required; (2)He shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any police officer; 3 (3)He shall not leave India without the previous permission of the Court. (NARENDRA KUMAR JAIN), J.
ns.