High Court Rajasthan High Court

Kishori Lal vs The State Of Rajasthan on 29 June, 1999

Rajasthan High Court
Kishori Lal vs The State Of Rajasthan on 29 June, 1999
Equivalent citations: 1999 (1) WLN 703
Author: M Khan
Bench: M Khan


JUDGMENT

M.A.A. Khan, J.

1. Head.

2. Rajendra and Jagedev, the co-accused in the case, who are alleged to be the beneficiary of the Bonds received by them on getting themselves operated in the Scheme enforced by the Family Planning Deptt. to control the population of the country, were admitted to bail vide order of this Court dated 8.9.1998 in S.B. Cr. Misc. Bail App No. 4292/98. The applicant is stated to be in Government Service and as such to have motivated persons for getting themselves operated. Such motivation is further stated to have been made by the applicant on the basis of public documents, prepared by the Patwaris/Gram Sevaks or other officers, working with or for the Medical Department.

3. Looking to the facts and circumstances of the case it is directed that, in the event of his arrest, applicant(s) Kishori Lal S/o Sh. Ram Karan, accused in F.I.R. No. 218/1998, P/S. Behror (Alwar), shall be released on bail on his furnishing two sureties in the amount of Rs. 5,000/- each with personal bond(s) in the amount of Rs. 10,000/- to the satisfaction of the Officer arresting him/them and shall observe the following conditions.:

(i) that the applicant(s) shall make himself/herself/themselves available for interrogation by a police officer as and when required;

(ii) that the applicant(s) shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any police officer;

(iii) that the applicant(s) shall not leave India without the previous permission of the court.

4. This order shall remain in force till the expiry of one month after the submission of the charge sheet, if any, against him/her/them, during the meanwhile the applicant(s) may appear before the court concerned and pray for regular bail there.