S.B.Cr.Misc. Bail App. No. 2236/2009
(Chhota Singh @ Hartej Singh Vs. State of Rajasthan)
Date of order : 24/04/2009
HON'BLE MR.H.R.PANWAR, J.
Mr. D.L.Rawla for the petitioner.
Mr. Anil Joshi, Public Prosecutor.
Mr. Pankaj Sharma for the complainant.
Heard learned counsel for the petitioner and the Public
Prosecutor for the State as also counsel appearing for complainant.
Perused the order impugned and police investigation diary.
It is contended by learned counsel for the petitioner that
similarly situated co-accused Mukhtyar Singh, Ram Lal, Tarsem Singh
@ Seema, Tarsem Singh S/o Mahendra Singh and Ugarsen have been
granted bail by Co-ordinate Bench of this Court and case of the
petitioner is not distinguishable from that of the co-accused.
Looking to the facts and circumstances of the case and having
considered the oral arguments advanced by both the parties, I think it
just and proper to enlarge the accused petitioner on bail.
Accordingly, this bail application filed under Sec. 439 Cr.P.C. is
allowed and it is directed that petitioner Chhota Singh @ Hartej Singh
S/o Kaur Singh be released on bail in FIR No.439/2008 P.S. Tibbi,
District Hanumangarh, provided he executes a personal bond for a
sum of Rs. 20,000/- with two sound and solvent sureties in the sum of
Rs. 10,000/- each to the satisfaction of learned trial court for his
appearance before that court on each and every date of hearing and
whenever called upon to do so till the completion of the trial.
(H.R.PANWAR), J.
RP