High Court Rajasthan High Court - Jodhpur

Prem Singh vs State on 24 April, 2009

Rajasthan High Court – Jodhpur
Prem Singh vs State on 24 April, 2009
                                         1

         S.B.CRIMINAL MISC. BAIL APPLICATION NO.2258/2009
                (Prem Singh  Vs. State of Rajasthan)

                    Date of Order        ::       24.04.2009


                      HON'BLE MR.H.R.PANWAR,J.

Mr.Digvijay Singh Rathore, for the petitioner.
Mr.Ashok Prajapat, Public Prosecutor for State.

Heard learned counsel for the petitioner and

learned Public Prosecutor for the State. Perused the order

impugned.

Having regard to the facts and circumstances of

the case, without commenting on the merit of the case, I think

it just and proper to enlarge the accused petitioner on bail.

Accordingly, this bail application filed under Sec.

439 Cr.P.C. is allowed and it is directed that petitioner Prem

Singh S/o Bheru Singh be released on bail in FIR No.86/2009,

P.S. Kotwali, District Barmer provided he executes a personal

bond for a sum of Rs.20,000/- with two sound and solvent

sureties in the sum of Rs.10,000/- each to the satisfaction of

learned trial court for his appearance before that court on each

and every date of hearing and whenever called upon to do so

till the completion of the trial.

(H.R.PANWAR), J.

NK