1
 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
          AT PRINCIPAL SEAT, JODHPUR
                     ORDER
                       In
 S.B. Cr. Misc. Bail Application No.2731/2009
          {Bhagirath            Ram       Versus    State    of
          Rajasthan}
          Date of Order ::: 15th July, 2009
                      PRESENT
     HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Farzand Ali, counsel for the petitioner
Shri Ashok Prajapat, 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     material          made
available      to    me       during       the    arguments       of    the
case.
          It        is    contended          on     behalf    of       the
petitioner that there are cross cases                             in the
present   case,          wherein          accused    petitioner         has
also sustained three injuries; the investigation
is complete and challan has been filed; the
petitioner was arrested way back on 13th April,
2009 and he is in judicial custody since 1st May,
2009; and the trial of the case is likely to
take time.
After considering the submissions of
learned counsel for the parties, examining the
 2
record and the facts and circumstances of the
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 Bhagirath Ram S/o Shri Bhura Ram be
released on bail under Section 439 Cr.P.C. in
F.I.R. No. 78/2009, Police Station Luni
(Jodhpur) registered under Section(s) 341, 323,
447, 324, 307 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//