High Court Rajasthan High Court

Mukan Singh vs State Of Rajasthan on 12 May, 1986

Rajasthan High Court
Mukan Singh vs State Of Rajasthan on 12 May, 1986
Equivalent citations: 1986 WLN UC 676
Author: K S Lodha
Bench: S C Agrawal, K S Lodha


JUDGMENT

Kishore Singh Lodha, J.

1. Taking into consideration the fact that the mother of the accused-petitioner is aged about 86 years and is ill. We consider it proper to direct that the accused-petitioner Mukansingh may be released on bail for a period of three months on his furnishing a personal bound in the sum of Rs. 10,000/- (Rs. Ten thousand) with one surety in the like amount to the satisfaction of the learned Sessions Judge, Balotra.

2. The accused-petitioner is directed to surrender before the Central Jail, on the expiry of the period of three months.