IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.5439/2011. Ajay Vs. State of Rajasthan Date of order : July 8, 2011. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Prahlad Sharma for the petitioner. Shri Amit Poonia, Public Prosecutor for State. ******
Contention of the learned counsel for the petitioner is that the prosecutrix in her statement recorded under Section 164 Cr.P.C. has clearly stated that she herself called petitioner by making a telephonic call and they came at the market in Baran and then went to Jaipur and after staying there for some time went to Udaipur and then came back to Mehandipur Balaji and that they had consensual sex. Co-accused Puran @ Puniya has already been released on bail vide order dated 20/5/2011.
Learned Public Prosecutor has opposed the bail application.
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 petitioner on bail.
In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Ajay S/o Shri Kushal Singh shall be released on bail in FIR No.11/2011 registered at P.S. Mahila Thana, Baran on his 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 his appearance before that court on all dates of hearing until conclusion of the trial.
(MOHAMMAD RAFIQ), J.
anil