High Court Rajasthan High Court

Mahal Singh S/O Abaj Singh vs State Of Rajasthan on 3 January, 1992

Rajasthan High Court
Mahal Singh S/O Abaj Singh vs State Of Rajasthan on 3 January, 1992
Equivalent citations: 1992 (1) WLN 1
Author: N Tibrewal
Bench: N Tibrewal


JUDGMENT

N.L. Tibrewal, J.

1. The learned Counsel for the petitioner has brought to my notice a certified copy of the judgment dated Dec. 18,1980 of SDO, Navalgarh in Civil Suit No. 150/76 to show that the accused persons were in possession of the land in question since long, in any case prior to 1976, and this fact has been admitted by the complainant-Balaram S/o Gullaram Meena.

2. After taking into consideration the entire facts and circumstances of the case and the aforesaid judgment in the Revenue Suit, I am of the view that it is a fit case in which the interim order dated Sept. 30, 1991 be made absolute and the petitioners be granted pre-arrest bail under Section 438 Cr. PC.

3. The SHO/Arresting Officer, Investigating Officer, Police Station, Gudha [Jhunjhunu) in FIR No. 127/1991, is therefore, directed that in the event of arrest of petitioners Mahal Singh S/o Abaj Singh, Sawai Singh S/o Kan Singh, Birbal Singh S/o Kan Singh, Ram Singh S/o Kan Singh and Banney Singh S/o Mahal Singh, they be released on bail, provided each of them furnishes a personal bond in the sum of Rs. 2,000/- (Rs. two thousand only) with one surety in the like sum to his satisfaction on the following conditions:

(a) that the petitioners shall make themselves available for interrogation by a police officer as and when required;

(b) that the petitoners shall not directly or indirectly make any inducement, threat or promise to any person acquaninted with the facts of the case, so as to dissuade him from disclosing such facts to the court, or to any other police officer; and

(c) that the petitioners shall not leave India without the previous permission of the Court.