High Court Madhya Pradesh High Court

Sahab Singh vs The State Of Madhya Pradesh on 29 June, 2010

Madhya Pradesh High Court
Sahab Singh vs The State Of Madhya Pradesh on 29 June, 2010
                                M.Cr.C. No. 4436/2010
       29.06.2010
             Shri Y.K. Gupta, counsel for the applicant.
             Smt.    Sushila     Paliwal,    Government            Advocate       for   the
       respondent/State.

Heard both the parties.

Case diary of Crime No.48 of 2010 registered at Police
Station Hindoria, District Damoh is perused for offence
punishable under Section 436 read with Section 34 of I.P.C. is
perused.

Learned counsel for the applicant submits that there is no
named FIR against the applicant. Witnesses co-alleged against
the applicant and gave their police statement 11 days after the
incident. Entire story is cooked one. Applicant is in custody
since 12.4.2010 and therefore, he requests for bail
Learned Panel Lawyer opposes the bail application.
After perusing the case diary and hearing aforesaid
arguments, 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 namely Sahab Singh.

Therefore, application of the applicant Sahab Singh
under Section 439 Cr.P.C. is hereby allowed. He be released on
bail on furnishing of a bond in sum of Rs.30,000/- (Rupees
thirty thousand) with one surety bond of the like sum to the
satisfaction of trial Court to appear before the trial Court on
the dates given by the concerned Court.

Certified copy today if applied.

(N.K. Gupta)
Judge
bina