High Court Rajasthan High Court

Mahesh vs State Of Rajasthan on 15 July, 2010

Rajasthan High Court
Mahesh vs State Of Rajasthan on 15 July, 2010
    

 
 
 

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

O R D E R

S.B.CR.MISC.BAIL APPLICATION NO.6574/2010.

Mahesh 
Vs. 
State of Rajasthan 

Date of order :		           July 15, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri JS Tanwar for petitioner.
Shri Amit Poonia, Public Prosecutor for State.
******

Heard learned counsel for petitioner and the learned Public Prosecutor for the State and perused the relevant documents placed before me.

Contention of the learned counsel for petitioner is that this is first offence of the petitioner and the alleged offence u/Ss.380, 457 and 411 IPC is triable by the Magistrate of Ist Class. Maximum punishment for the said offence is three years. There is no previous criminal case ever registered against the petitioner. investigation is almost complete.

Learned Public Prosecutor has opposed the bail application.

Considering the submissions made at the bar, the nature of accusation, the materials on record and all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.

In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Mahesh S/o Shri Satya Narayan shall be released on bail in FIR No.127/2010 PS Transport Nagar, District Jaipur for offence under Sections 380, 457 and 411 IPC on his furnishing a personal bond in the sum of Rs.30,000/- together with two sureties in the sum of Rs.15,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial with the stipulation that he shall not repeat such offence in future and in case, he is again found committing similar offence, the bail granted to him would liable to be cancelled by the court below itself at the instance of the prosecution.

(MOHAMMAD RAFIQ), J.

ani