M.Cr.C. No.6296/2010
03/08/2010
Shri M.K.Pandey, Advocate for the applicant.
Shri B.P.Pandey, Public Prosecutor for the
respondent-State.
Heard both the parties.
Applicant is in custody in connection with
Crime No.102/2010 registered at Police Station
Hanumana District Rewa for the offence
punishable under Sections 328, 364 & 394 of IPC,
since 4/6/2010.
Learned counsel for the applicant submits
that the applicant is a reputed citizen of the
locality. He has no criminal past. He is simply
arrested in one crime and, therefore, the police
alleged so many untraced cases against the
applicant. In this particular case no identification
parade is conducted to identify the applicant. No
property has been seized from the applicant. The
case is based on the memo of co-accused under
Section 27 of Indian Evidence Act, 1872 and it is
not admissible against the present applicant and,
therefore, at present there is no evidence against
the applicant that he was involved in the alleged
crime. Looking to the custody period, he prays for
bail.
Learned Public Prosecutor for the State
opposes the application.
After hearing aforesaid arguments and
looking to the facts and circumstances of the case,
without expressing any view on the merits of the
case, I am of the opinion that this is a fit case in
which bail may be granted to the applicant
Raghuraj Pratap Singh.
Therefore, the application of the present
applicant under Section 439 Cr.P.C is hereby
allowed. He be released on bail 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 the Chief Judicial
Magistrate, Rewa, to appear before the committal
Court and the trial Court on the dates given by the
concerned Courts.
Certified copy as per rules.
(N.K.Gupta)
Judge
Ansari