S.B. CR. MISC. BAIL APPLICATION NO.1167/2010
DATE OF ORDER : 16.2.2010
HON’BLE MR. JUSTICE DEO NARAYAN THANVI
Shri Ashok Yadav, for the applicant.
Shri G.S. Fauzdar, Public Prosecutor.
Heard learned counsel for the parties.
The allegation against the accused applicant is for offence under Section 379 IPC.
Keeping in view all the facts and circumstances of the case, I consider it to be a fit case for grant of bail under Section 439 Cr.P.C. and it is directed that applicant Devi Lal shall be released on bail provided he furnishes a personal bond in the sum of Rs.20,000/- and two sureties of Rs.10,000/- each to the satisfaction of the learned trial court on usual conditions and shall appear before the trial court on each and every date of hearing and whenever called upon to do so till the completion of the trial.
(DEO NARAYAN THANVI), J.
chauhan/