IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.6558/2011. Hameed Vs. State of Rajasthan Date of order : July 7, 2011. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Harendra Singh Sinsinwar for the petitioner. Shri Amit Poonia, Public Prosecutor for State. ******
Contention of the learned counsel for the petitioner is that the allegation of causing gun shot injury on the person of complainant Rahis and injured-Sharif has been made against co-accused Jacom, who has already been enlarged on bail by the co-ordinate bench of this Court vide order dated 3/6/2011. Two other co-accused Tahir and Nassar have already been granted anticipatory bail. The only allegation against the petitioner is that of extortion and not of causing any injury. There is no other case against the accused-petitioner. He is in jail for last more than a month. Trial may take a long.
Learned Public Prosecutor has opposed the bail application.
Having regard to the facts aforesaid and considering 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 Hameed S/o Shri Hurmat shall be released on bail in FIR No.120/2010 registered at P.S. Sikri, District Bharatpur for offence u/Ss.143, 323, 341, 452 and 307 IPC on his furnishing a personal bond in the sum of Rs.50,000/- together with two sureties in the sum of Rs.25,000/- 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.
anil