High Court Rajasthan High Court

Laxmi Narayan And Ors vs State Of Raj Asthan on 3 September, 2009

Rajasthan High Court
Laxmi Narayan And Ors vs State Of Raj Asthan on 3 September, 2009

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

ORDER

S.B. Criminal Misc. Bail Application No. 6611/2009
Laxmi Narayan & Anr. v/s State of Rajasthan

Date : 03.09.2009

HON’BLE MR. JUSTICE MAHESH BHAGWATI

Mr. Sanjay Kumar Sharma, for accused petitioner.

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

This order governs the disposal of bail petition filed under section 439 of Cr.P.C. by Mr. Sanjay Kumar Sharma Advocate on behalf of the applicants pertaining to FIR No.115/2009 of Police Station Manoharthana, District Jhalawar in the offences under sections 363, 366 and 376/34 of IPC.

2. Heard the learned counsel for the petitioners as also the learned Public Prosecutor for the State and perused the relevant material available on record.

3. Learned counsel for the petitioners has canvassed that the main accused of this case are Raju and Girdhari and out of these two, Girdhari is alleged to have ravished the prosecutrix without her consent. So far as, the petitioners are concerned, they have been falsely implicated and are in no way connected with the commission of the offence of the instant case. Hence, they may be granted indulgence of bail.

4. Learned Public Prosecutor has opposed the bail petition.

5. Having considered the submissions made at the Bar and perused the relevant material available on record, I, without expressing any opinion on the merits of the case, do feel inclined to grant bail to the petitioners and the bail petition is ordered to be allowed.

6. It is, therefore, ordered that the accused petitioners namely Laxmi Narayan S/o. Jagannath; and Bansilal S/o. Devilal in FIR No.115/2009 of Police Station Manoharthana, District Jhalawar shall be released on bail on furnishing a personal bond in the sum of Rs.30,000/- together with two surety bonds each in the sum of Rs. 15,000/- to the satisfaction of the learned trial court with the stipulation that they 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/-

1