High Court Rajasthan High Court

Govind Sahu vs State Of Rajasthan on 19 May, 2010

Rajasthan High Court
Govind Sahu vs State Of Rajasthan on 19 May, 2010
    

 
 
 

     IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.04901/2010.

Govind Sahu 
Vs. 
State of Rajasthan 

Date of order :		              19/5/2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Ali Mohd. Khan for the petitioner.
Shri Amit Poonia, Public Prosecutor for State.
******

Defect pointed out by the Registry is over ruled.

Heard learned counsel for petitioner and the learned Public Prosecutor for the State and perused the relevant documents placed before me.

Considering the submissions made at the bar, the nature of accusation, the materials on record and all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.

In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Govind Sahu S/o Ramesh Chander Sahu shall be released on bail in FIR No.43/2010 P.S. Bapacha, District Baran for offence u/Ss.452, 332, 353, 504/34 IPC and Section 3 of Scheduled Caste and Scheduled Tribe (Prevention of Atrocities) Act, 1989 on his furnishing a personal bond in the sum of Rs.30,000/- together with two sureties in the sum of Rs.15,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial.

(MOHAMMAD RAFIQ), J.

ani