IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.BAIL APPLICATION NO.6130/2010. Ramesh Singh @ Guddu Vs. State of Rajasthan Date of order : July 6, 2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri K.K. Chhawal for petitioner. Shri G.S. Rathore, Public Prosecutor for State. ******
Heard learned counsel for petitioner, learned Public Prosecutor for the State and perused the relevant documents placed before me.
Contention of the learned counsel for petitioner is that this is the first offence of the petitioner and except the present one, no other criminal case is pending against the petitioner. He is in jail for quite some time and trial is likely to take a long.
Learned Public Prosecutor has opposed the bail application.
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 Ramesh Singh @ Guddu S/o Prabhu Singh shall be released on bail in FIR No.224/2010 P.S. Khetri, District Jhunjhunu for offence u/S.19/54 of the Rajasthan Excise Act 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 trialwith the stipulation that he shall not repeat such offence in future and in case, he is again found committing similar offence, prosecution will be at liberty to apply for cancellation of his bail on this ground alone.
(MOHAMMAD RAFIQ), J.
anil