Rajasthan High Court – Jodhpur
Kishan Lal vs State on 20 July, 2009
                                   1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                 AT JODHPUR
S.B.Criminal Misc. Bail Application NO.2667/09
        Kishan Lal Vs. State of Rajasthan
      Date of order            ::             20th July, 2009
      HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr.Anil Kaviraj, for the petitioner.
Mr.Ashok Prajapat,P.P.
      Heard learned counsel for the petitioner
as    well    as     learned       Public         Prosecutor      and
perused the material/case diary made available
to me during the arguments of the case.
      It     is     contended           on     behalf      of    the
petitioner         that    petitioner           is    in   judicial
custody,      the    investigation             is     complete   and
challan      has    been     filed          against     him.     The
conclusion of trial is likely to take some
time therefore, the petitioner may be released
on bail.
      After       considering           the       submissions     of
learned counsel for the parties, examining the
record and the facts and circumstances of the
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           namely          Kishan     lal      S/o
                            2
Bhomji, be released on bail under Section 439
Cr.P.C.,in    FIR       No.55/09      Police     Station
Salmgarh,    District    Pratapgarh,           registered
under Section 16/54 Excise Act            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 on all subsequent dates of hearing
and as and when called upon to do so.
                         (NARENDRA KUMAR JAIN), J.
ns.