// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Application No.3244/2009
{Sanjay Versus State of
Rajasthan}
Date of Order ::: 17th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Rahul Bhati, counsel for the petitioner
Shri Anil Joshi, PP for the State of Rajasthan
####
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 petitioner is in custody since
15th June, 2009; the allegations in the F.I.R.
against the petitioner are not so much of
serious nature; the offence is triable by the
court of Magistrate, therefore, looking to all
the facts and circumstances, the petitioner may
be granted the benefit of bail.
After considering the submissions of
learned counsel for the parties, examining the
record and the facts and circumstances of the
case, but without expressing any opinion on its
// 2 //
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 Sanjay S/o Ganpat Lal Harijan be
released on bail under Section 439 Cr.P.C. in
F.I.R. No. 196/2009, Police Station Pratapgarh
registered under Section(s) 341, 394 IPC,
provided he furnishes a personal bond in the sum
of Rs. 25,000/- (Rupees Twenty Five 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//