High Court Rajasthan High Court - Jodhpur

Pratap Singh vs State on 16 July, 2009

Rajasthan High Court – Jodhpur
Pratap Singh vs State on 16 July, 2009
                              // 1 //

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
          AT PRINCIPAL SEAT, JODHPUR

                      ORDER
                        In
  S.B. Cr. Misc. Bail Application No.2717/2009

           {Pratap Singh          Versus      State     of
           Rajasthan}

          Date of Order ::: 16th July, 2009

                        PRESENT
       HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN

Shri R.K. Charan, counsel for the petitioner
Shri B.S. Rathore, counsel for the complainant
Shri Anil Joshi, PP for the State
                      ####


By the Court:
           Heard        learned         counsel         for        the

petitioner(s)          as   well        as     learned        Public

Prosecutor       and    perused     the      relevant    material

made available to me during the arguments of the

case.

It is contended on behalf of the

petitioner that investigation in the matter is

complete and challan has already been filed in

the case; the petitioner is behind the bar since

15th April, 2009, therefore, looking to the

nature of offence, indulgence of bail under

Section 439 Cr.P.C. may be granted to the

petitioner.

After considering the submissions of

learned counsel for the parties, examining the

record and the facts and circumstances of the
// 2 //

case, but without expressing any opinion on its

merits and demerits, I think it fit and proper

to allow this application under Section 439,

Cr.P.C. Hence, it is directed that accused-

petitioner Pratap Singh S/o Chattar Singh be

released on bail under Section 439 Cr.P.C. in

F.I.R. No. 144/2007, Police Station Sendra,

District Pali registered under Section(s) 420,

379, 406/120-B IPC, provided he furnishes a

personal bond in the sum of Rs. 50,000/-(Rupees

Fifty Thousand only) together with one surety of

the like amount to the satisfaction of the trial

court for his appearance before that Court on

all subsequent dates of hearing and as and when

called upon to do so.

(NARENDRA KUMAR JAIN), J.

//DK//