// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Application No.3444/2009
{Jafar Ali Versus The State of
Rajasthan}
Date of Order ::: 17th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri Vijay Jain, counsel for the petitioner
Shri Anil Joshi, PP for the State of Rajasthan
####
By the Court:
Heard learned counsel for the petitioner(s) as well as learned Public Prosecutor and perused the relevant material
made available to me during the arguments of the
case.
It is contended on behalf of the petitioner that petitioner is in judicial
custody since 10th June, 2009; the investigation
is complete and charge-sheet has been filed;
there is a delay in lodging the F.I.R. as
incident took place on 16th April, 2009, whereas
the F.I.R. was lodged on 19th May, 2009 i.e. more
than after a month, therefore, the accused
petitioner be released on bail.
After considering the submissions of
learned counsel for the parties, examining the
record and the facts and circumstances of the
// 2 //
case, but without expressing any opinion on its
merits and demerits, I think it fit and proper
to allow this application under Section 439,
Cr.P.C. Hence, it is directed that accused-
petitioner Jafar Ali S/o Nasir Ali be released
on bail under Section 439 Cr.P.C. in F.I.R. No.
267/2009, Police Station Hanumangarh Junction,
District Hanumangarh registered under Section(s)
380 IPC, provided he furnishes a personal bond
in the sum of Rs. 25,000/- (Rupees Twenty Five
Thousand only) together with one surety of the
like amount to the satisfaction of the trial
court for his appearance before that Court on
all subsequent dates of hearing and as and when
called upon to do so.
(NARENDRA KUMAR JAIN), J.
//DK//