IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR ORDER IN S.B. Cr. Misc. Bail Application No.3673/2011 Ramesh Chand Tank Vs. State of Rajasthan through Public Prosecutor Date of Order ::: 26.04.2011 Hon'ble Mr. Justice Mohammad Rafiq Shri Praveen Jain, counsel for petitioner Shri Sanjeev Kumar Mahala, Public Prosecutor #### By the Court:-
Heard learned counsel for petitioner as well as learned Public Prosecutor and perused material made available to me during course of arguments.
Contention of learned counsel for petitioner is that in regard to same incident for which originally FIR was registered for offence under Sections 16/54 and 19/54 of the Rajasthan Excise Act, another FIR for offence under Sections 61 and 63 of the Copyright Act, 1957 was also registered. Maximum sentence therefor is three years. Petitioner has already been granted bail by this court in main case registered under Sections 16/54 and 19/54 of the Rajasthan Excise Act, vide order dated 20.04.2011.
Learned Public Prosecutor opposed the bail application.
After considering all the facts and circumstances of the case and without expressing any opinion on its merits and demerits, I deem it just and proper to allow this bail application. It is therefore ordered that accused-petitioner, namely, Ramesh Chand Tank Son of Shri Ramlal, Resident of Ambapura Colony, Police Station Devli, District Tonk (Presently confined in District Jail, Tonk) be released on bail under Section 439 Cr.P.C., in FIR No.55/2011, Police Station Devli, District Tonk, under Section 651 and 63 of the Copyright Act, 1957, provided he furnishes a personal bond in the sum of Rs.50,000/- with two sureties of Rs.25000/- each to the satisfaction of the trial court for his appearance on all subsequent dates of hearing and as and when called upon to do so.
The bail application stands disposed of.
(Mohammad Rafiq) J.
//Jaiman//