High Court Rajasthan High Court

Kuldeep Gupta vs State Of Rajasthan Through Pp on 11 July, 2011

Rajasthan High Court
Kuldeep Gupta vs State Of Rajasthan Through Pp on 11 July, 2011
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

1)	S.B.CR.MISC.BAIL APPLICATION NO.6178/2011.

Kuldeep Gupta 
Vs. 
State of Rajasthan 

2)	S.B.CR.MISC.BAIL APPLICATION NO.6173/2011.

Tillu @ Sumit Singh 
Vs. 
State of Rajasthan 

Date of order :		            July 11, 2011. 

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Anshuman Saxena for the petitioners.
Shri Sanjeev Kumar Mehla, Public Prosecutor for State.
******

Contention of the learned counsel for the petitioners is that bail appliation of petitioner Kuldeep Gupta was rejected on the ground of two previous cases registered against him; one for offence under Section 307 & 120B IPC and another case for minor offence u/Ss.323 & 341 IPC. In this case, he has falsely been implicated. No other previous case is registered against petitioner-Tillu @ Sumit Singh.

Learned Public Prosecutor has opposed the bail applications.

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 petitioners on bail.

In the result, these bail applications u/S.439 Cr.P.C. are allowed and it is directed that petitioners (1) Kuldeep Gupta S/o Rajesh Gupta and (2) Tillu @ Sumit Singh shall be released on bail in FIR No.176/2011 registered at P.S. Bhawani Mandi, District Jhalawar for offence under Sections 399 and 402 IPC and Section 4/25 of the Arms Act on each of them 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 their appearance before that trial court on all dates of hearing until conclusion of the trial.

(MOHAMMAD RAFIQ), J.

anil