High Court Rajasthan High Court

Rakesh And Ors vs State Of Rajasthan Through P.P on 29 January, 2010

Rajasthan High Court
Rakesh And Ors vs State Of Rajasthan Through P.P on 29 January, 2010

 	S.B.Criminal Misc., Bail Appl.No.	897/2010						: :
Rakesh  & Ors  vs. The State of Rajasthan

Date of order 		 : :	               29.1.2010

HON'BLE MR. JUSTICE G.S. SARRAF

Mr.	Ashvin Garg,	for applicants.
Mr. Sanjeev Mehla, PP for State.

Heard learned counsel for the applicants, learned Public Prosecutor for the State and perused the relevant material placed before me.

Learned counsel for the applicants submits that the challan has been filed.

Considering the rival submissions and looking to the facts and circumstances of the case, I deem it proper to release the accused applicant on bail under Section 439 Cr.P.C.

It is, therefore, ordered that the applicants Rakesh S/o shri Prakash, Ashok Kumar S/o Shri Satyaveer and Amit S/o shri Bijendra in FIR No.406/2009 registered at Police Station Pragpura, be released on bail provided each of them furnishes a personal bond in the sum of Rs.20,000/- together with two surety bonds in the amount of Rs.10,000/- each to the satisfaction of the learned trial court with the stipulation to appear before that Court on all dates of hearing and as and when called upon to do so.

( G.S. SARRAF ), J

chauhan/