High Court Rajasthan High Court

Satya Veer Singh vs State on 26 February, 2010

Rajasthan High Court
Satya Veer Singh vs State on 26 February, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR

S.B. Criminal Misc. IInd Suspension of Sentence Application No. 152/2010
In
S.B. Criminal Appeal No. 936/2005

Satyaveer Singh 
Versus
The State of Rajasthan 


26.02.2010

Hon'ble Mr. Narendra Kumar Jain,J.


Mr. Sanjay Gangwar, for the appellant-applicant.
Mr. G.S. Rathore, Public Prosecutor, for the State.

BY THE COURT:		

Heard learned counsel for the parties.

This is second application for suspension of sentence. The first application of the appellant was allowed and he was directed to be admitted to bail to the satisfaction of the learned trial court vide order dated 04.01.2006, but the appellant did not furnish the bail bonds and the matter was again listed before this Court on 02.03.2007 and it was directed that the trial court be informed that the accused may not be released without any further order of this Court.

Learned counsel for the appellant submits that there is no other case pending against the appellant but he could not be released on bail, as he could not come to know about bail order dated 04.01.2006. He has explained the circumstances in detail in the application. He, therefore, submits that the appellant may now be released on bail.

After considering all the facts and circumstances of the case, the second suspension of sentence application is allowed and it is directed that the appellant Satyaveer Singh son of Pabudan Singh will now be allowed on bail as per directions of this Court dated 04.01.2006.

(Narendra Kumar Jain),J.

Manoj
Item No.24.