High Court Rajasthan High Court

Ganga Ram And Ors. vs State Of Rajasthan on 13 July, 1889

Rajasthan High Court
Ganga Ram And Ors. vs State Of Rajasthan on 13 July, 1889
Equivalent citations: 1989 WLN UC 33
Author: I Israni
Bench: I Israni


JUDGMENT

I.S. Israni, J.

1. Heard, both the parties. The petitioner is alleged to have committed offence under Sections 147, 452 & 323, IPC. This application is under Section 438, Cr.P.C. It is given out by Shri Balwada, learned Counsel for the petitioner that the incident has been wrongly given out in the FIR and in fact Mst. Tulsi fell-down on the stones and had some simple injuries. It is also given out that both the parties are close relatives but several revenue suits are pending between them.

2. Shri Srimal, learned Additional Government Advocate, opposes the bail application.

3. In the fact and circumstances of the case, I, consider it just and proper to grant anticipatory bail to the petitioner.

4. The SHO/AO/IO, Police Station, Raghunath Garh, District Sikar, is directed that in the even of arrest of the petitioners Ganga Ram, Debu, Karna, Govinda, Dhanna in the FIR No. 92/89 they be released on bail, provided each of them furnishes a personal bond in the sum of Rs. 5,000/- with Against order dated 11-7-1989, passed by Sessions Judge, Sikar one surety in the like amount each, to his satisfaction on the following conditions:

[1] that they shall make themselves available for interrogation by a Police Officer as and when required;

[2] that they shall not, directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any Police Officer;

[3] that they shall not leave India without the prior permission of the court.