IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.4092/2010. Rambabu Vs. State of Rajasthan Date of order : 13/5/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri M.K. Kaushik for the petitioner. Shri Amit Poonia, Public Prosecutor for State. ******
Heard learned counsel for petitioner and the learned Public Prosecutor for the State and perused the relevant documents placed before me.
Contention of the learned counsel for petitioner is that he has been arrayed for offence under Section 420 read with Section 120B IPC, challan against co-accused Puneet Methi and Durgendra Pal Singh have been filed for offence under Section 420 IPC simplicitor and they have been enlarged on bail by order of the Additional Chief Judicial Magistrate dated 14/12/2009 even under Section 437 Cr.P.C. Petitioner is in jail since 16/3/2009, there is no other criminal case pending against him and the trial will take a long time.
Considering the submissions made at the bar, the nature of accusation, the materials on record and all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.
In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Rambabu S/o Shri Lalita Prasad shall be released on bail in FIR No.75/2009 P.S. Jalupura, Jaipur for offence u/Ss.420 and 120B IPC on his furnishing a personal bond in the sum of Rs.30,000/- together with two sureties in the sum of Rs.15,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial.
(MOHAMMAD RAFIQ), J.
anil