High Court Rajasthan High Court

Ladu Ram vs State on 17 August, 2009

Rajasthan High Court
Ladu Ram vs State on 17 August, 2009

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

ORDER

S.B. Criminal Misc. IInd Bail Application No. 6274/2009
Ladu Ram vs. State of Rajasthan

Dated : 17.08.2009

HON’BLE MR. JUSTICE MAHESH BHAGWATI

Mr. P.S. Sirohhi, for the petitioner.

Mr. G.S. Fauzdar, Public Prosecutor for the State.

This order governs the disposal of second bail application filed under Section 439 of Cr.P.C. by Mr. P.S. Sirohi Advocate on behalf of the applicant Ladu Ram pertaining to F.I.R. No. 160/2009 registered at police station Vika (Vishvakarma), Jaipur in the offence under Section 457 and 380 of IPC.

2. Heard the learned counsel for the petitioner, learned Public Prosecutor appearing for the State and perused the relevant material available on record.

3. Learned counsel for the petitioner has canvassed that the co-accused persons namely Narayan and Mahaveer have already been enlarged on bail by the co-ordinate Benchs and the case of the petitioner is similar to those of the co-accused persons. They have been in custody for the last 70 days. The police after completion of investigation, has filed the charge-sheet before the court and the court has set forth the charges against them. The case is pending trial, which is likely to take time, hence, in these changed circumstances, the petitioner may also be granted indulgence of bail.

4. Learned Public Prosecutor has opposed the bail petition.

5. Having considered the submissions made at the bar and carefully scanned the relevant material available on record, I, without expressing any opinion on the merits of the case but keeping in view the change in facts and circumstances of the case, do feel inclined to grant indulgence of bail to the petitioner.

6. It is, therefore, ordered that the accused petitioner Ladu Ram S/o. Late Sh. Nencha Ram in F.I.R. No. 160/2009 registered at police station Vika (Vishvakarma), Jaipur shall be released on bail on furnishing personal bond in the sum of Rs.50,000/- together with two surety bonds each in the sum of Rs. 25,000/- to the satisfaction of the learned trial Court with the stipulation that he shall appear before that Court on all dates of hearing and as and when called upon to do so till the trial is concluded.

(MAHESH BHAGWATI),J.

Mak/-

s-1