High Court Rajasthan High Court

Manjeet Singh And Anr vs State Of Rajasthan Through P.P on 9 July, 2010

Rajasthan High Court
Manjeet Singh And Anr vs State Of Rajasthan Through P.P on 9 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.6040/2010.
Manjeet Singh & Anr. Vs. State of Rajasthan 

Date of order :		           July 9, 2010.

HON'BLE MR.JUSTICE MAHESH CHANDRA SHARMA
Mr. J.P. Goyal for petitioners.
Mr. Amit Poonia Public Prosecutor for State.
******

This is bail application filed by the petitioners u/S.439 Cr.P.C. for offence u/Ss.420, 467, 469 and 471 IPC and Section 3 of the PDPP Act.

Mr.J.P. Goyal Advocate has contended that the alleged offence is triable by the Ist Class Magistrate. Investigation is likely to be completed. Trial will take long time. Accused petitioners are in judicial lock up for near about 26 days.

Learned Public Prosecutor has opposed the bail application.

In view of above, I accept the bail application. It is directed that petitioners Manjeet Singh S/o Shri Gurunam Singh and Lakhvinder Singh @ Raju S/o Shri Labh Singh in FIR No.69/2010 PS Similiya (Kota Rural) shall be released on bail on their furnishing a personal bond in the sum of Rs.25,000/- each with one surety each in the like amount to the satisfaction of the concerned Court for their appearance before that court on all dates of hearing until conclusion of the trial.

(MAHESH CHANDRA SHARMA) J.

ani