IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.6195/2010. Iliyas Vs. State of Rajasthan Date of order : July 9, 2010. HON'BLE MR.JUSTICE MAHESH CHANDRA SHARMA Mr. Mohd.Iqbal Khan for petitioner. Mr. Amit Poonia Public Prosecutor for State. Mr. G.S. Fauzdar for the complainant. ******
This is bail application filed by the petitioner u/S.439 Cr.P.C. for offence u/Ss.136 & 137 of the Electricity Act.
Mr.Mohd.Iqbal Khan Advocate has contended that the accused petitioner is in judicial lock up since 16/4/2010. Accused petitioner is not a habitual offender although, four cases have been registered against the petitioner on the same time. He has further contended that the challan has been filed. Investigation has been completed. Trial will take long time.
Learned Public Prosecutor has opposed the bail application.
In view of above, I accept the bail application. It is directed that petitioner Iliyas S/o Shri Shaukat in FIR No.38/2010 PS Khairthal, District Alwar be released on bail on his furnishing a personal bond in the sum of Rs.25,000/- with one surety in the like amount to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial.
(MAHESH CHANDRA SHARMA) J.
anil