M.Cr.C. No. 6264/2010
12.7.2010
Shri R. K. Samaiya, counsel for the applicant.
Shri Akhilesh Singh, Public Prosecutor for the
respondent/State.
Heard on IA. No.10531/2010, an application for urgent
hearing of the case.
Since case diary is not available, matter cannot be
heard today. However, since hearing on application for
temporary bail is to be made therefore, it is not necessary to
accept IA. No.10531/2010 and same is hereby dismissed.
Heard on IA. No.10532/2010, an application for grant
of temporary bail.
It appears from the orders passed by the learned Lower
Court the applicant was provided temporary bail for his
previous examination whereas applicant is unable to file the
application before the Lower Court because at present the
application of bail is pending in this Court.
The applicant who received an opportunity of temporary
bail and has not misused that opportunity, at present he has
to appear in the examination commencing from 13.7.2010 to
30.7.2010, I am of the view that he may be given temporary
bail to appear in the examination.
Therefore, the application IA. No.10532/2010 is hereby
allowed. It is directed that the applicant Dheerendra Kumar
Verma be released on bail for 20 days commencing from
13.7.2010 on furnishing a bond in sum of Rs.30,000/-
(Rupees thirty thousand) with one surety bond of the same
amount to the satisfaction of CJM Bhopal that he will appear
before the committal Court or trial Court on the dates given
by those Courts. He will not leave the territory of Bhopal
city in that period and he will surrender before the CJM
Bhopal on 31.7.2010 positively.
In the meantime, the jail authorities are directed to
make arrangement of his appearance in examination on
13.7.2010 if his release order is not received.
Certified copy today if applied.
(N.K. Gupta)
Judge
bina