Rajasthan High Court – Jodhpur
Satu Giri @ Satya Narayan & Anr vs State on 16 July, 2009
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
(1)S.B.CriminalMisc.Bail Application NO.3143/09
Puran Giri Vs. State of Rajasthan
(2)S.B.CriminalMisc.Bail Application NO.3330/09
Satu Giri @ Satya Narayan & Anr.
(3)S.B.CriminalMisc.Bail Application NO.3406/09
Ratan Lal Vs. State
Date of order :: 16th July, 2009
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr.S.S. Shaktwat for the petitioner in bail
appl. NO. 3143/09.
Mr. M.K. Garg, for the petitioners in bail
Appl. NO. 3330/09
Mr. S.S.Shaktwat, for the petitioner in bail
appl. No. 3406/09
Mr. Anil Joshi), P.P.
Mr. A.R. Nikub), P.P.
Heard learned counsel for the petitioners
as well as learned Public Prosecutors and
perused the material/case diary made available
to me during the arguments of the case.
These three bail applications arise out of
FIR No. 39/09 Police Station Bhadesar
(Chittorgarh) therefore, they are being
disposed of by this common order. So far as
bail application No. 3143/09 on behalf of the
petitioner Puran Giri and bail application No.
3330/09 on behalf of two accused persons Satu
Giri @ Satya Narayan and Suresh Chandra are
concerned, learned counsel for the petitioners
submits that he does not press both the
2
applications at this stage and liberty may be
granted to them to file a fresh bail
application after framing of charges against
them by the trial court. Hence, the bail
applications No. 3143/09 filed by Puran Giri
and bail application No. 3330/09 filed by Satu
Giri @ Satya Narayan and Suresh Chandra are
dismissed as not pressed with liberty to file
fresh bail application after framing of charges
against them by the trial court.
So far as petitioner Ratan Lal S/o Shanti
Lal Mali is concerned, learned counsel for the
petitioner contended that there were two
prosecution witnesses namely Gurmeet Singh and
Swarn Singh and they both do not identify him
and no recovery has been made at his instance
under Section 27 of the Evidence Act.
Learned Public Prosecutor does not dispute
the above facts.
After considering the submissions of
learned counsel for the parties, examining the
record and the facts and circumstances of the
case, but without expressing any opinion on its
merits and demerits, I think it fit and proper
to allow the bail application of Ratan Lal
under Section 439 Cr.P.C. Hence, it is
directed that accused-petitioner namely Ratan
3
Lal S/o Shanti Lal Mali, be released on bail
under Section 439 Cr.P.C., in C.R. No.39/09
Police Station Bhadesar (Chittorgarh)
registered under Sections 395 provided he
furnishes a personal bond in the sum of Rs.
25,000/-(Rupees Twenty Five Thousand only)
together with one surety of the like amount 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.
A copy of this order be placed on record
in each file.
(NARENDRA KUMAR JAIN), J.
ns.