High Court Rajasthan High Court

Mohd. Salam vs State Of Rajasthan Through P.P on 13 August, 2009

Rajasthan High Court
Mohd. Salam vs State Of Rajasthan Through P.P on 13 August, 2009

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

ORDER

S.B. Criminal Misc. Bail Application No. 6283/2009
Mohd. Sallam vs. State of Rajasthan

Dated : 13.08.2009

HON’BLE MR. JUSTICE MAHESH BHAGWATI

Mr. Liyakat Ali, for the petitioner.

Mr. G.S. Fauzdar, Public Prosecutor for the State.

This order governs the disposal of bail application filed under Section 439 of Cr.P.C. by Mr. Liyakat Ali Advocate on behalf of the applicant Mohd. Sallam pertaining to F.I.R. No. 142/2009 registered at police station Bhim Ganj Mandi, Kota City, in the offences under Sections 452, 323, 327, 379, 427 and 34 of IPC.

2. Heard the learned counsel for the petitioner, learned Public Prosecutor appearing for the State and perused the relevant material available on record.

3. Learned counsel for the petitioner has canvassed that the injured Shakti Sen is found to have sustained only two abrasions which are simple in nature. No fire arm has been recovered from the possession. The offences are triable by the court of Judicial Magistrate, First Class, hence, he may be granted indulgence of bail.

4. Learned Public Prosecutor has opposed the bail petition.

5. Having considered the submissions made at the bar and carefully scanned the relevant material available on record, I, without expressing any opinion on the merits of the case, do feel inclined to grant indulgence of bail to the accused petitioner.

6. It is, therefore, ordered that the accused petitioner Mohd. Sallam S/o. Mohd. Gulam in F.I.R. No. 142/2009 registered at police station Bhim Ganj Mandi, Kota City shall be released on bail on furnishing a personal bond each in the sum of Rs.10,000/- together with two surety bonds each in the sum of Rs. 5,000/- to the satisfaction of the learned trial Court with the stipulation that he shall appear before that Court on all dates of hearing and as and when called upon to do so till the trial is concluded.

(MAHESH BHAGWATI),J.

Mak/-

s-26