High Court Madhya Pradesh High Court

Dilip vs The State Of Madhya Pradesh on 10 August, 2010

Madhya Pradesh High Court
Dilip vs The State Of Madhya Pradesh on 10 August, 2010
               M.Cr.C. No.5677/2010
10/08/2010
     Shri    Prakash   Gupta,   Advocate    for   the
applicant.
     Shri S.K.Kashyap, Public Prosecutor for the
respondent-State.

Heard both the parties.

Applicant is in custody in connection with
Crime No.73/2010 registered at Police Station
Sarni District Betul for the offence punishable
under Sections 458, 327, 427 of IPC and Section
25 of the Arms Act, since 4/3/2010.

Learned counsel for the applicant submits
that the applicant is a reputed citizen of the
locality, who has no criminal past alleged against
him. He is in custody since 4/3/2010. The case is
triable by the Court of Judicial Magistrate First
Class and the trial will take sufficient time for its
conclusion, therefore he prays for bail.

Learned Public Prosecutor for the State
opposes the application.

After hearing aforesaid arguments and
looking to the custody period of the applicant,
without expressing any view on the merits of the
case, I am of the opinion that this is a fit case in
which bail may be granted to the applicant Dilip.

Therefore, the application of the present
applicant under Section 439 Cr.P.C is hereby
allowed. He be released on bail on furnishing a
bond in sum of Rs.25,000/- (Rupees twenty five
thousand) with one surety bond of the same
amount to the satisfaction of the trial Court, to
appear before the trial Court on the dates given
by the concerned Court.

Certified copy as per rules.

(N.K.Gupta)
Judge
Ansari